IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19366 of 2005(E)
1. DANESH.T.N., S/O.DAMODARAN,
... Petitioner
Vs
1. THE REVENUE DIVISIONAL OFFICER,
... Respondent
For Petitioner :SRI.PROMY KAPRAKKATT
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :18/06/2009
O R D E R
C.N. RAMACHANDRAN NAIR, J.
--------------------------------------------
W.P.C. NO. 19366 OF 2005
--------------------------------------------
Dated this the 18th day of June, 2009
JUDGMENT
Petitioner is challenging Ext.P3 order whereunder petitioner’s
father’s land is declared as revenue puramboke land by the Asst.
Collector. According to the petitioner, land was taken on lease from
it’s owner years back and after death of petitioner’s father, property is
shared among legal heirs and they are in possession and enjoyment of
the property. It is strange that petitioner’s father did not apply for
certificate of purchase under Land Reforms Act. In any case, even if
land is declared as revenue puramboke, petitioner is free to make
application for assignment from Government so that they have the title
to hold and enjoy the property. There are clear-cut norms about
assignment of government land. In the circumstances, W.P. is disposed
of directing the respondent to consider petitioner’s claim of possession
and enjoyment of the property and for assignment and pass appropriate
orders after reconsidering Ext.P3 order within three months from the
date of production of a copy of this judgment. Petitioner would be
heard before any orders are passed against him.
(C.N. RAMACHANDRAN NAIR)
kk Judge
2