IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25215 of 2009(V)
1. C.A.ABDUL RAHIM,S/O.ABDUL RAUF,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,ERNAKULAM.
... Respondent
2. THE TAHSILDAR,
3. THE COMMISSIONER,
4. STATE OF KERALA,
For Petitioner :SRI.K.JAJU BABU
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :28/08/2009
O R D E R
V.GIRI, J.
----------------------------------------
W.P.(C).No.25215 of 2009
----------------------------------------
Dated this the 28th day of August, 2009.
JUDGMENT
The petitioner claims to be owner of a
property comprised in Survey No.241/2
(R.S.No.601/5) of Charanallur Village. The
application filed by the petitioner for assignment
of the property was rejected by the District
Collector by Ext.P1 order. Ext.P1 was affirmed by
a learned Judge of this court in Ext.P2 judgment.
In the meanwhile, the petitioner preferred Ext.P3
appeal before the Commissioner of Land Revenue
and in Ext.P4 judgment, a Bench of this court
directed the appeal to be disposed of,
untrammelled by Ext.P2 judgment. The appeal
has now been dismissed under Ext.P5. Learned
counsel for the petitioner submits that the
rejection is essentially based on Ext.P2 judgment.
W.P.(C).No.25215 of 2009
:: 2 ::
2. Be that as it may, Ext.P6 revision has
been filed by the petitioner challenging Exts.P1
and P5 and this writ petition seeks reliefs in
relation to the same.
3. Since by Ext.P4 judgment a Bench of
this court directed to consider the appeal
untrammelled by Ext.P2 judgment, that ought to
have been done.
4. Since a statutory revision has been
preferred, the same shall be considered and
disposed of.
5. I heard learned Government Pleader
also.
The writ petition is disposed of directing
the 4th respondent to consider and pass orders on
Ext.P6, keeping in mind the observations of the
Bench of this court in Ext.P4, untrammelled by
the observations and findings in Ext.P2 judgment,
W.P.(C).No.25215 of 2009
:: 3 ::
within three months from the date of receipt of a
copy of this judgment. The order of status quo
passed by the Bench in Ext.P4 shall continue till
orders are passed on Ext.P6 by the Government.
Sd/-
(V.GIRI)
JUDGE
sk/
//true copy//
P.S. to Judge