IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23522 of 2008(A)
1. AYSHAMMA ASHRAF, 44 YEARS
... Petitioner
Vs
1. GREATER COCHIN DEVELOPMENT AUTHORITY
... Respondent
2. DISTRICT COLLECTOR, ERNAKULAM.
3. SECRETARY TO DEPARTMENT OF REVENUE,
4. TAHSILDAR, ALUVA
5. VILLAGE OFFICER, ALUVA(WEST), ALUVA.
For Petitioner :SRI.K.RAMAKUMAR (SR.)
For Respondent :SRI.P.R.RAMACHANDRA MENON, SC,GCDA
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :18/01/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.23522/2008-A
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 18th day of January, 2010
J U D G M E N T
The petitioner has filed this writ petition aggrieved
by the delay in getting mutation in her name in respect of
12.850 cents in plot No.68 comprised in Survey Nos.305/I-A
and 317/B Aluva West Village. The Greater Cochin
Development Authority invited tenders from the members of
the public for sale of house plots developed by it on the
banks of Periyar river and the petitioner is an allottee of
the plot in question. By Ext.P6 representation, the
petitioner brought to the notice of the G.C.D.A the
necessity for effecting mutation.
2. The learned Standing Counsel for the G.C.D.A
brought to my notice a letter dated 09/11/2009 to the
effect that as per G.O.(MS).No.260/2009/Revenue dated
07/07/2009, the Government has assigned 1.8942 Hectare of
puramboke land in favour of G.C.D.A. The said portion of
the land is involved in Thottakkattukara Scheme. The
learned Standing Counsel submits that in that view of the
matter, the petitioner can approach the Village Officer
concerned for getting mutation. The Enhanced Land Cost
[E.L.C] may also be directed to be remitted by the
petitioner to the G.C.D.A.
W.P.(C). No.23522/2008
-:2:-
3. There will be a direction to the fifth respondent
to consider the application for mutation and take
appropriate action enjoined under law within a period of
two months from the date of receipt of a copy of this
Judgment. If any further amount is payable by the
petitioner towards the enhanced cost of land, the same will
also be remitted by the petitioner to the G.C.D.A.
The writ petition is disposed of as above. No costs.
(T.R. Ramachandran Nair, Judge.)
ms