High Court Kerala High Court

Dr.Mohan Babu vs The District Collector on 14 December, 2009

Kerala High Court
Dr.Mohan Babu vs The District Collector on 14 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30270 of 2009(C)


1. DR.MOHAN BABU,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE SUB COLLECTOR,

3. THE TAHSILDAR,

4. SUB REGISTRAR,

                For Petitioner  :SRI.GEORGE CHERIAN (THIRUVALLA)

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :14/12/2009

 O R D E R
                    P.N.RAVINDRAN, J
                          -------------------
                     W.P.(C).30270/2009
                         --------------------
         Dated this the 14th day of December, 2009

                          JUDGMENT

The petitioner has entered into Ext.P2 agreement with

Munnar Service Co-operative Bank Limited on 25.7.2006 for

sale of undivided share in 9.85 cents of land situated in

Survey No.62/28A of Kannan Devan’s Hills Village,

Devikulam Taluk, Idukki District together with absolute right

over 1152 sq.ft of built up area on the first floor of a building,

put up therein. The petitioner had even earlier submitted

Ext.P5 letter dated 9.3.2006 to the Sub Collector, Devikulam

requesting for a No Objection Certificate to sell the property

described in Ext.P2. It is stated that on an earlier occasion,

by Ext.P6, the Tahsildar had granted him permission to sell a

portion of the building and undivided share in the same

parcel of land to other persons. This writ petition is filed

aggrieved by the delay on the part of the Sub Collector,

Devikulam, in issuing a No Objection Certificate.

The learned Government Pleader appearing for the

respondents submits on instructions that the Sub Collector,

Devikulam will consider the request made by the petitioner in

W.P.(C).30270/09
2

Ext.P5 and take a decision expeditiously. In the light of the

said submission, I dispose of this writ petition with a direction

to the Sub Collector, Devikulam to consider the request made

by the petitioner in Ext.P5 and take a decision thereon

expeditiously and in any event within one month from the date

on which the petitioner produces a certified copy of this

judgment before him. The Sub Collector shall, while taking a

decision in the matter also take note of the fact that on an

earlier occasion, the Tahsildar, Devikulam had granted a No

Objection Certificate in respect of the same parcel of land to

enable the petitioner to convey undivided share therein

together with absolute right over portions of the same

building to other purchasers.

P.N.RAVINDRAN,
Judge

mrcs