High Court Kerala High Court

Beevikutty Umma vs Revenue Divisional Officer on 16 March, 2010

Kerala High Court
Beevikutty Umma vs Revenue Divisional Officer on 16 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5751 of 2010(T)


1. BEEVIKUTTY UMMA,AGD 5O YEARS,
                      ...  Petitioner

                        Vs



1. REVENUE DIVISIONAL OFFICER,OTTAPALAM,
                       ...       Respondent

2. THE TAHSILDAR,TALUK OFFICE,

3. VILLAGE OFFICER,NAGALASSERY VILLAGE,

                For Petitioner  :SRI.SANTHEEP ANKARATH

                For Respondent  : No Appearance

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

 Dated :16/03/2010

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
              ---------------------------------------
                   W.P.(C) No.5751 OF 2010
               ---------------------------------------
           Dated this the 16th day of March, 2010.


                         J U D G M E N T

The petitioner and her children are the owners of 1 acre 6

cents of property in Survey Nos.357/9 and 356/5B of

Nagalassery Village in Ottapalam Taluk. The properties originally

belonged to one Athanikkal Koyamu Haji and his brother

Athanikkal Pokker Haji. They partitioned the properties among

themselves and subsequently, Koyamu Haji assigned 2 acres 47

cents of his property in favour of the husband of the petitioner by

Exhibit P1 assignment deed dated 01.06.1984. The late husband

of the petitioner had two wives one Nabeesumma and the

petitioner. He died in the year 1992. Between the legal heirs,

there was partition of the properties out of which 1 acre and 6

cents were set apart to the share of the petitioner and her

children. Apart from that the petitioner and her children are in

possession of 20 cents of land in Thrithala Panchayath. These

items of properties are the only properties owned and possessed

W.P.(C) No.5751/2010 2

by the petitioner.

2. It is the case of the petitioner that Abdulla and

subsequently his legal representatives have been paying the

basic tax also for the property in question. The petitioner is

aggrieved by the action taken by the respondents against the

petitioner presuming that these items are excess land which are

liable to be surrendered. It is in these circumstances, the

petitioner has filed this writ petition seeking for a direction to the

respondents not to evict the petitioner and her children from the

property in question. Further prayer is to direct the 3rd

respondent to receive basic tax concerning the properties also.

3. Exhibit P3 is the petition submitted by the petitioner

before the Taluk Land Board, Ottappalam detailing her claim in

respect of the property. Learned Government Pleader on

instructions submitted that the same is pending and therefore,

the Taluk Land Board will dispose of the matter after hearing the

petitioner and any other necessary parties.

There will be a direction to the 1st respondent to take a

decision on Exhibit P3, after hearing the petitioner and after

W.P.(C) No.5751/2010 3

allowing all opportunities to produce evidence, within a period of

three months from the date of receipt of a copy of this judgment.

Till then, no action for dispossession will be taken against the

petitioner.

This writ petition is disposed of as above.

T.R. RAMACHANDRAN NAIR
JUDGE

smp