IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15774 of 2009(N)
1. ANIL KUMAR, S/O. REGHUNATHAN,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. SANTHA DEVI, W/O. LATE SAMBASIVAN,
For Petitioner :SRI.SREEKANTH S.NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :09/06/2009
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 15774 of 2009
--------------------------
Dated this the 9th June,2009
J U D G M E N T
The land comprised in old Sy.No.1437 of Pulimath
Village measuring 83.250 cents, partly owned by the
petitioner’s father was acquired by the Government for
widening of the MC Road. It seems that there were other
owners to the said property and in a partition executed
amongst the members of the family, the acquired land
was also included and the same was allotted to the share
of the husband of the 2nd respondent herein one
Sambasivan. Legal heirs of late Sambasivan applied for
getting a patta in their name and they were informed that
the land is registered as a puramboke land. Second
respondent then approached the District Collector in an
appeal against the findings of the Assistant Director and
the appeal was allowed as per Exhibit-P1. Petitioner
preferred a revision before the Land Revenue
Commissioner and the same was disposed of as per
2
Exhibit-P4 remitting the matter to the District Collector for
fresh disposal. Petitioner is aggrieved by the orders to be
passed by the District Collector. Hence the writ petition
praying for the following reliefs.
“i) To issue a writ of mandamus or any
other writ or order or direction, directing the 1st
respondent to dispose of the proceeding
No.D.Dis-76796/04/B9 pending consideration as
expeditiously within such stipulated time as
directed by this Hon’ble Court”
2. I heard learned Government Pleader also.
3. Since the remand order passed by the Land
Revenue Commissioner is dated 1.3.2008, it is only
appropriate that the District Collector passes fresh orders
as directed in Exhibit-P4, after hearing all affected
parties,as early as possible, at any rate within three months
from the date of receipt of a copy of this judgment. Ordered
accordingly.
The writ petition is disposed of as above.
(V.GIRI,JUDGE)
ma
3
4