High Court Kerala High Court

Azhakappan Achari vs The District Collector on 26 September, 2008

Kerala High Court
Azhakappan Achari vs The District Collector on 26 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27751 of 2008(D)


1. AZHAKAPPAN ACHARI, KALLUVILAKATHU
                      ...  Petitioner
2. THANKAM, DO.  DO.
3. MEENAKSHI,  DO.  DO.
4. SANTHA,  DO.  DO.

                        Vs



1. THE DISTRICT COLLECTOR, TRIVANDRUM.
                       ...       Respondent

2. NAGAMMA, LAKSHAM VEEDU NO.14,

                For Petitioner  :SRI.V.G.ARUN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :26/09/2008

 O R D E R
                                    V. GIRI, J.
               - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                       W.P.(C)No. 27751 OF 2008
               - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
               Dated this the 26th day of September, 2008

                                   JUDGMENT

Petitioner challenges Ext.P9 order passed by the District

Collector, which is one passed on an application filed by the 2nd

respondent herein. Challenge is regarding the mutation in relation to

a land having an extent of 26.56 Cents in RS Nos.93/22, 93/20

Nellanadu village in Nedumangad Taluk. The petitioner and the 2nd

respondent is stated to be parties to the partition deed. According to

the 2nd respondent, she did not join the partition deed. Admittedly,

there is a civil suit between the parties now pending before the

Additional Munsiff’s court, Nedumangad, as OS No.50/07. The issue

is as to whether the 2nd respondent has actually executed the

partition deed or whether it is a fraudulent document. Ultimately, it

can be decided by the civil court either in OS No.50/07, or any other

suit which the parties may institute specifically in that behalf. Any

finding by the revenue authorities, under the transfer of registry rules

obviously would not be binding on them. Both the petitioners and the

2nd respondent will be entitled to raise the contentions independently

available to them in the civil suit.

W.P.(C)No. 27751 OF 2008
-:2:-

In the facts and circumstances of this case and as there is a

dispute between the parties pending in a civil suit, it is appropriate

that further steps pursuant to Ext.P9 be kept in abeyance for a period

of four months. Accordingly, the writ petition is disposed of directing

that the further proceedings pursuant to Ext.P9, shall be kept in

abeyance for a period of four months. In the meanwhile, it is open to

the petitioners either to seek an amendment in the pending Original

Suit or file a fresh suit for a declaration and other appropriate reliefs.

It will be open to the petitioner to impugn the proceedings under the

transfer of registry rules also in such proceedings before the civil

court.

(V. GIRI, JUDGE)

ttb