High Court Kerala High Court

Dr.G. Samuel vs State Of Kerala on 10 June, 2008

Kerala High Court
Dr.G. Samuel vs State Of Kerala on 10 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17219 of 2008(Y)


1. DR.G. SAMUEL, VALIYAPARAMBIL,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY
                       ...       Respondent

2. JOSE KOSHY, MANAGING DIRECTOR,

                For Petitioner  :SRI.R.SUNIL KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :10/06/2008

 O R D E R
                         S. SIRI JAGAN, J.
                ------------------------------------
                   W.P.(C)No.17219 OF 2008
              ----------------------------------------
                Dated this the 10th day of June, 2008
                            JUDGMENT

The petitioner styles himself as the State Secretary of an

Organisation named Human Rights Protection Council. He seeks

a direction to the District Collector to consider and pass orders on

Ext.P1. Ext.P1 is stated to be an application under Section 7 of

the Kerala Land Conservancy Act. Section 7 of the Kerala Land

Conservancy Act prescribes punishment for unauthorisedly

occupying land, which is the property of the Government. That

Section does not give any right on the part of the petitioner to

file an application like Ext.P1. The learned counsel for the

petitioner would submit that under Section 16(7), the petitioner

has a right to file Ext.P1. 2. I have heard the learned

Government Pleader also. The right under Section 16(7) is

available to only a person aggrieved by any decision or order

under the Act. Ext.P1 is not against any decision or order under

the Act. Further the petitioner is not aggrieved by any action of

the 2nd respondent. That being so this writ petition is not

maintainable and accordingly the same is dismissed.

S. SIRI JAGAN, JUDGE
Acd