IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33308 of 2008(M)
1. ANNAKUTTY.T.J.,PALAKKUDIYIL
... Petitioner
Vs
1. TAHSILDAR, TALUKOFFICE, KASARAGOD.
... Respondent
2. KINANOOR KARINTHALAM GRAMA PANCHAYAT
3. TALUK SURVEYOR, HOSDURG, KASARAGOD.
For Petitioner :SRI.V.G.ARUN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :12/11/2008
O R D E R
V. GIRI, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No. 33308 OF 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 12th day of November, 2008
JUDGMENT
There is a dispute as to whether the portion of the property in
the share of the petitioner lying adjacent to the Odayamchal-
Chempuzha PWD road is a puramboke road. To resolve the
dispute, the petitioner has submitted an application in Form 10 of
Rule 43 of the Kerala Survey and Boundaries Rules as evidenced by
Ext.P6 before the Tahsildar. I take note of the fact that against an
order passed by the Tahsildar under the Land Conservancy Act, the
petitioner has preferred Ext.P10 appeal which is pending before the
Revenue Divisional Officer. It is necessary that there shall be a
demarcation of the registered holding of the puramboke land.
Having heard the learned Government Pleader, the writ petition
is disposed of directing the 1st respondent to forward Ext.P6
application to the 3rd respondent within one month from the date of
receipt of a copy of this judgment and thereafter the 3rd respondent
shall proceed to conduct a survey as sought for in Ext.P6 and
demarcate the registered holding of the puramboke land within three
months from the date of receipt of Ext.P6 forwarded by the 3rd
W.P.(C)No. 33308 OF 2008
-:2:-
respondent. Petitioner shall produce a copy of the writ petition along
with a copy of this judgment.
(V. GIRI, JUDGE)
ttb