IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30188 of 2008(R)
1. CHANDROTH PONNEMBETH SAINABA,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, KANNUR.
... Respondent
2. THE TAHSILDAR (REVENUE),
3. THE TALUK SURVEYOR, THALASSERY,
For Petitioner :SRI.A.MOHAMED MUSTAQUE
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :06/01/2009
O R D E R
ANTONY DOMINIC,J.
-----------------------
W.P.(C).No.30188 OF 2008
------------------------
Dated this the 6th day of January, 2009.
JUDGMENT
Petitioner states that out of 33.76 acres of land in
R.S.No.175 of Muzhakunnu amsom Avilam Vilakkode
desom in Thalassery Taluk, her husband surrendered 13
acres of land, in view of the provisions contained under the
Kerala Land Reforms Act. In so far as the remaining 20
acres of land is concerned, the property was remaining
unattended and in the meanwhile petitioner lost her
husband. Subsequently the petitioner made Ext.P1
application to the District Collector for getting the property
surveyed and demarcated. There was no response to Ext.P1
and the petitioner pursued the matter by filing a complaint
to the Chief Minister’s Public Grievance Cell. That was
responded by Ext.P2 informing the petitioner that the
matter has been forwarded to the District Collector and that
WP(c).No.30188/08 2
a report was obtained. The report obtained from the District
Collector is Ext.P3. This report says that the District Collector
took up the matter with the Tahsildar, who intimated that 3
months period is required to complete the survey as applied
for by the petitioner. Ext.P3 is dated 21.2.2008. It is stated
that despite the expiry of almost an year, there has not been
any progress in the survey applied for by the petitioner. It is
with that grievance that this writ petition is filed.
2. From the facts as stated above, it is obvious that the
petitioner had applied for getting the balance property
surveyed and the Tahsildar concerned required only 3 months
time for completing the same. Despite that, the fact remains
that even as on date there has not been any progress in this
matter. In view of this, it is directed that respondents 1 and 2
shall ensure that the survey of the property of the petitioner as
applied for in Ext.P1 is initiated and completed. This shall be
done as expeditiously as possible and at any rate within 4
months of production of a copy of the judgment.
WP(c).No.30188/08 3
petitioner shall produce a copy of the judgment before
respondents 1 and 2 for compliance.
(ANTONY DOMINIC)
JUDGE
vi/
WP(c).No.30188/08 4