High Court Kerala High Court

Eliyamma vs Tahsildar on 6 April, 2010

Kerala High Court
Eliyamma vs Tahsildar on 6 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11849 of 2010(E)


1. ELIYAMMA, W/O. KUNJAVIRAN,
                      ...  Petitioner

                        Vs



1. TAHSILDAR,
                       ...       Respondent

2. THE SUPERINTENDENT OF SURVEY & LAND

                For Petitioner  :SRI.G.HARIHARAN

                For Respondent  : No Appearance

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

 Dated :06/04/2010

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
              ---------------------------------------
                  W.P.(C) No.11849 OF 2010
              ---------------------------------------
            Dated this the 6th day of April, 2010.


                         J U D G M E N T

The petitioner purchased 47.50 cents and 40.25 cents of

land each in different survey numbers in Mookkannur village in

Aluva Taluk as per Exhibit P1 document. The petitioner’s

husband Kunjaira has also purchased lands from the same survey

numbers as per document No.1696/92 of SRO, Angamaly.

Transfer of registry was also effected. But, in the resurvey, a

portion has been classified as poramboke land.

2. The petitioner has filed Exhibit P6 appeal before the

2nd respondent under Rule 49 of the Kerala Survey and

Boundaries Rules 1964. The petitioner seeks for a direction to

the 2nd respondent to consider and pass orders on Exhibit P6

appeal.

Since Exhibit P6 is pending before the 2nd respondent, there

will be a direction to the 2nd respondent to take a decision on

W.P.(C) No.11849/2010 2

Exhibit P6, after hearing the petitioner, within a period of two

months from the date of production of a copy of this judgment.

The petitioner will produce a copy of this judgment along with

copy of the writ petition for compliance.

This writ petition is disposed of as above.

T.R. RAMACHANDRAN NAIR
JUDGE

smp