IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 22371 of 2007(L)
1. C.S. GEORGE,S/O. SCARIA, AGED 48,
... Petitioner
Vs
1. SECRETARY,
... Respondent
For Petitioner :SRI.BLAZE K.JOSE
For Respondent :SRI.M.SASINDRAN
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :28/11/2007
O R D E R
PIUS C. KURIAKOSE, J.
----------------------------------
W.P.(C) NO. 22371 of 2007
----------------------------------
Dated this the 28th day of November , 2007
JUDGMENT
Under challenge in this writ petition is Ext.P7 notice issued by the
respondent Panchayat to the petitioner directing demolition of a
building put up by the petitioner on the property comprised in
Sy.No.53/1A. The case of the petitioner is that the property belongs
to her absolutely by virtue of Ext.P3 Gift Deed executed by her
husband who is having absolute title by virtue of Exts.P1 and P2
certificate of purchases. The petitioner approached the Civil Court
challenging Ext.P7. Before that Court, it was contended by the
Panchayat that a suit is not maintainable since Ext.P7 is a notice
issued under the provision of the Land Conservancy Act and the
petitioner has remedies under the statute available against Ext.P7. The
above contention found favourable with the learned Munsiff, who
dismissed the suit.
2. The Panchayat has filed a detailed counter affidavit, wherein
it is contended that Ext.P7 was issued by the Panchayat under Section
235W of the Kerala Panchayat Raj Act.
3. Heard Sri. Blaze K.Jose the learned counsel for the petitioner
and Sri.M.Sasindran, the learned counsel for the Panchayat. The
learned counsel for the petitioner submits that the Panchayat is not
entitled to hostile. Ext.P7, at any rate, has to be quashed. The
learned counsel for the respondent justified Ext.P7 as notice issued
under Section 235W of the Panchayat Raj Act and would request that
the petitioner be relegated to other remedies available against Ext.P7.
I have considered the rival submissions. In view of the refutable
provision that Ext.P7 does not purport to invoke any statutory
provision which enables the Panchayat to issue such notice to the
petitioner, I quash Ext.P7. The writ Petition will stand allowed.
However, it is made clear that this judgment will not stand in the way
of the respondent initiating fresh proceedings against the petitioner
with notice and after affording an opportunity to the petitioner to
defend the proceedings.
PIUS C. KURIAKOSE,
JUDGE.
Dpk