High Court Kerala High Court

Girijan Sevak Samithi vs State Of Kerala on 7 December, 2010

Kerala High Court
Girijan Sevak Samithi vs State Of Kerala on 7 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36509 of 2010(K)


1. GIRIJAN SEVAK SAMITHI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. PRINCIPAL SECRETARY,

3. PRINCIPAL SECRETARY,

4. DISTRICT COLLECTOR,

5. DIRECTOR OF SURVEY,

                For Petitioner  :SRI.K.MADHUSOODHANAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :07/12/2010

 O R D E R
                      ANTONY DOMINIC, J.

            ```````````````````````````````````````````````````````
                W.P.(C) No. 36509 of 2010 K
            ```````````````````````````````````````````````````````
         Dated this the 7th day of December, 2010

                           J U D G M E N T

Petitioner is a Society allegedly incorporated for

looking after the rights and welfare of the Tribals of Attappady

in Palakkad district. According to the petitioner, they are

presently facing the problem of usurpation of tribal property

through illegal means by others. It is stated that complaints

made in this behalf finally led to a Government Order to

survey only one of the villages in Attappady area, which

consists of 6 villages and 187 hamlets. It is stated that the

whole problem of land grabbing can be brought light only if

survey is conducted in all the 6 villages.

2. However, from the pleadings, what is noticed is that

despite the case of the petitioner to the above effect,

petitioner has not taken up the issue before the Government

or any one of the authorities. If the petitioner has a case that

the survey ordered is inadequate, the petitioner should take

W.P.(C) No.36509/10
: 2 :

up the matter before the District Collector and it is for the

District Collector to take up the matter with the Government

for issuing orders in the nature of Ext.P1.

Therefore, leaving it open to the petitioner to move the

District Collector, Palakkad, with the grievance highlighted

above, this writ petition is disposed of.

Sd/-

(ANTONY DOMINIC, JUDGE)
aks

// True Copy //

P.A. To Judge