IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP.No. 600 of 2009()
1. GOPINATHAN
... Petitioner
Vs
1. STATE OF KERALA AND OTHERS
... Respondent
For Petitioner :SRI.C.A.ANOOP
For Respondent : No Appearance
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :11/11/2009
O R D E R
S.S.SATHEESACHANDRAN, J.
-----------------------------
C.R.P.No.600 OF 2009
--------------------------
Dated this the 11th day of November 2009
-------------------------------------
ORDER
Revision is directed against the order
dated 30/09/2009 in A.A No. 12 of 2007 passed by
the Appellate Authority(Land Reforms), Thrissur.
The revision petitioners had filed an appeal before
the Appellate Authority challenging an order passed
by the Land Tribunal, Wadakkanchery in O.A
No. 2296/1976 issuing a purchase certificate in
favour of the predecessor of the respondents in the
revision. The revision petitioners are in
possession of the property in respect of which the
purchase certificate had been obtained by the
applicant in the above O.A and the certificate had
been so obtained fraudulently after making some
corrections in the name of the applicant in the
application moved by another person was the crux of
the case canvassed in the appeal to impeach the
C.R.P.No.600 OF 2009 Page numbers
certificate issued by the Land Tribunal. The
Appellate Authority was not satisfied of the
grounds canvassed by the revision petitioner to
challenge the certificate which had been issued by
the tribunal nearly 30 years ago. At the time of
hearing of the revision, impeaching the correctness
of the order passed by the Appellate Authority, the
learned counsel for the petitioner confined his
submissions to seek permission to canvass his
challenges against the order issued by the Land
Tribunal in the O.A No.2296/1976 in favour of the
predecessor of the respondents by way of a suit
before the Civil Court. Since the petitioners have
got a case that the issue of purchase certificate
by the tribunal is vitiated by fraud they may be
given a chance to challenge that certificate in the
competent civil court as provided by law is the
submission of the counsel. It is open to the
petitioner to seek whatever remedies available
C.R.P.No.600 OF 2009 Page numbers
under law to impeach the correctness of the
purchase certificate issued in the O.A by the Land
Tribunal. Reserving the right of the petitioner to
seek such remedies, if so available, the revision
is closed.
Sd/-
S.S.SATHEESACHANDRAN,
JUDGE
//TRUE COPY//
P.A TO JUDGE
vdv