High Court Kerala High Court

Annakutty vs The State Of Kerala on 4 January, 2010

Kerala High Court
Annakutty vs The State Of Kerala on 4 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33933 of 2009(J)


1. ANNAKUTTY, W/O.POOKOMBIL VACKACHAN,
                      ...  Petitioner
2. JOSEPH, S/O.POOKOMBIL VACKACHAN,
3. BABY @ MATHAI,
4. ANNAKUTTY @ MINI,
5. ROSAMMA, D/O.POOKOMBIL VACKACHAN,
6. THRESSIAMMA, D/O.POOKOMBIL VACKACHAN,
7. VARKEY @ BIJU,
8. ALIAMMA, D/O.POOKOMBIL VACKACHAN,
9. ALPHONSA, D/O.POOKOMBIL VACKACHAN,

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DISTRICT COLLECTOR, KALPETTA,

3. THE PRINCIPAL CHIEF CONSERVATOR OF

4. THE DIVISIONAL FOREST OFFICER,

5. THE ASSISTANT DIRECTOR,

6. THE TAHSILDAR, SOUTH WAYANAD,

                For Petitioner  :SRI.P.CHANDRASEKHAR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :04/01/2010

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                 W.P.(C). No.33933/2009-J
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
           Dated this the 4th day of January, 2010

                      J U D G M E N T

The petitioners herein seek for a direction to the

respondents to demarcate 2.40 acres of land allowed to the

petitioners’ predecessor in interest by this Court and

handover the legal possession thereof within a specified

time. The petitioners are the legal heirs of one Vakkachan

who owned 5 acres of land in Survey No.216 pt. of

Kottappadi Village in South Wayanad Taluk. The property

was notified under the Kerala Private Forests (Vesting &

Assignment) Act, 1971 and that led to the filing of

O.A.No.25/1981 by the deceased Vakachan before the Forest

Tribunal. His claim was allowed by the Forest Tribunal and

the matter was taken up in an appeal, M.F.A.No.438/1984, by

the Forest Department. It is averred that the Judgment in

appeal has become final. As regards the claim for

restoration, in the counter affidavit filed by the fourth

respondent, it is averred that the restoration will be

effected after due survey and demarcation by the fifth

respondent.

2. The learned Government Pleader appearing for the

respondents submitted that the fifth respondent may be

W.P.(C). No.33933/2009
-:2:-

directed to survey and demarcate the disputed property and,

sufficient time may be granted to finalise the same.

3. Therefore, there will be a direction to the fifth

respondent to survey and demarcate the property, namely,

2.40 acres of land in Survey No.216 pt. which was the

subject matter of M.F.A.No.438/1984 (Ext.P2 Judgment)

within a period of three months from the date of receipt of

a copy of this Judgment and, accordingly, depending upon

the outcome further action will be taken for restoration of

the property.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

ms