High Court Kerala High Court

C.K.Mathen vs The Tahsilder on 26 November, 2007

Kerala High Court
C.K.Mathen vs The Tahsilder on 26 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 10241 of 2004(T)


1. C.K.MATHEN, CHIRAMEL HOUSE,
                      ...  Petitioner

                        Vs



1. THE TAHSILDER, KUTTANAD TALUK.
                       ...       Respondent

2. THE DISTRICT COLLECTOR, ALAPPUZHA.

3. STATE OF KERALA, REP.BY CHIEF

                For Petitioner  :SRI.N.N.SUGUNAPALAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :26/11/2007

 O R D E R
                          KURIAN JOSEPH J.
               ----------------------------------------------
             Writ Petition (Civil) No.10241 of 2004
               ----------------------------------------------
                  Dated 26th November, 2007.

                           J U D G M E N T

Petitioner is aggrieved by Ext.P4 order passed by the

District Collector, declining to assign the land as requested by the

petitioner on the ground that the land in the application is ‘thodu

Puramboke’. Petitioner submits that he has already approached

the Tahsildar for assignment as per Ext.P5. I am afraid, the

Tahsildar cannot be directed to take action on Ext.P5, since the

District Collector has already turned down the application as per

Ext.P4. It is for the petitioner, if so advised, to approach the

Government, in which case, the matter will be duly considered by

the Government with notice to the petitioner and appropriate

action in accordance with law will be taken within another four

months.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs