High Court Kerala High Court

Anoop.A vs State Of Kerala on 3 December, 2008

Kerala High Court
Anoop.A vs State Of Kerala on 3 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35626 of 2008(N)


1. ANOOP.A, S/O.LATE BABU VIJAYANATH,
                      ...  Petitioner

                        Vs



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

2. THE DISTRICT COLLECTOR, KOLLAM.

3. THE TAHSILDAR, TALUK OFFICE,

4. VILLAGE OFFICER, KALLELI BHAGOM,

5. SHYLAJA BABU, KALISSERIL (AMBIKA

                For Petitioner  :SRI.J.JULIAN XAVIER

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :03/12/2008

 O R D E R
                         V.GIRI, J
                       -------------------
                   W.P.(C).35626/2008
                      --------------------
       Dated this the 3rd day of December, 2008

                       JUDGMENT

Petitioner is the son of one Babu Vijayanath now

deceased. It seems that marriage between the

petitioner’s father and his mother, Ajitha Kumari,

ended in divorce granted in that behalf by the Sub

Court, Kollam, in O.P.(HMA).No.46/1987. It seems

that the fifth respondent then started living with the

petitioner’s father. Though there is a dispute as to

religion and caste of the fifth respondent, same is not

strictly relevant in the instant case. Be that as it may,

it is admitted that two children were born to the fifth

respondent. Petitioner submits that his father and the

fifth respondent started living together without

marrying. Petitioner is aggrieved that extensive

properties which were held by his father are now seen

to have been transferred in favour of the fifth

respondent by some fabricated documents. Petitioner

submits that he has decided to approach the Civil

Court to avoid the same. But, in the meanwhile, on

W.P.(C).35626/2008
2

application made by the fifth respondent, Tahsildar has

purported to issue Ext.P5 which is styled as a certificate

showing fifth respondent and two minor children born

to the fifth respondent as legal heirs of late Babu

Vijayanath. Petitioner submits that he approached the

District Collector challenging Ext.P5 and this has been

met with Ext.P10 stating that the District Collector has

no power to interfere in the matter and that the parties

shall establish their status before the Civil Court.

Ext.P10 is under challenge in the writ petition.

2. I heard learned counsel for the petitioner and

learned Government Pleader.

3. The dispute as to whether the fifth respondent or

any other person or the children are the legal heirs of

late Babu Vijayanath are matters which have to be

appropriately decided by the Civil Court. If the

petitioner challenges the same, it is open to the

petitioner to approach the Civil Court for a declaration as

W.P.(C).35626/2008
3

to the marital status (or absence of the same) vis-`-vis

the fifth respondent. These matters require elaborate

evidence and naturally this process can be undertaken

only by the Civil Court.

4. Certificate in the nature of Ext.P5 does not have

any statutory backing. If the petitioner disputes the

marital status of his father vis-a-vis the fifth respondent,

as stated above, his remedy lies before the Civil Court.

Subject to the above direction, writ petition is

disposed of.

V.GIRI,
Judge

mrcs