High Court Kerala High Court

Cicily T.T. vs Mala Grama Panchayath on 13 August, 2010

Kerala High Court
Cicily T.T. vs Mala Grama Panchayath on 13 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21128 of 2010(M)


1. CICILY T.T.,D/O.THOMAS
                      ...  Petitioner

                        Vs



1. MALA GRAMA PANCHAYATH, MALA,
                       ...       Respondent

2. THE SECRETARY, MALA GRAMA PANCHAYATH,

                For Petitioner  :SRI.K.I.ABDUL RASHEED

                For Respondent  :SRI.A.C.DEVY

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

 Dated :13/08/2010

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                  W.P.(C). No.21128/2010-M
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
           Dated this the 13th day of August, 2010

                      J U D G M E N T

The grievance raised by the petitioner is that the

application for grant of building permit is not at all

being received by the Secretary of the Panchayat on the

plea that the property is a nilam as per the revenue

records. Ext.P4 is the copy of the application produced

before this Court.

2. Heard the learned counsel for the Panchayat. It

is submitted that the petitioner has not submitted the

application so far.

3. Even though the property is shown as nilam in the

revenue records, going by the Judgment in Shahanaz Shukkoor

v. Chelannur Grama Panchayat [2009 (3) KLT 899], the state

of affairs as on the date of the Act, namely, Conservation

of Paddy Land and Wet Land Act, 2008 alone is relevant. It

was held therein that the mere description of the property

as ‘nilam’ in the revenue records may not be crucial. The

local authorities will have to conduct due enquiry and then

take a decision in the matter.

4. There will be a direction to the Secretary of the

Panchayat to receive the application from the petitioner,

process the same, conduct due enquiry including enquiries

W.P.(C). No.21128/2010
-:2:-

with regard to the nature of the property, and take

appropriate decision within a period of one month from the

date of receipt of the application.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

ms