IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37146 of 2009(K)
1. IBRAHIMKUTTY THANGAL KUNJU,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, KOLLAM.
... Respondent
2. THE TALUK SURVEYOR,
3. POOKUNJU, KANDALIKUTTYIL,
4. SUBAIDA, KANDALIKUTTYIL,
For Petitioner :SRI.B.KRISHNA MANI
For Respondent :SRI.GEORGE SEBASTIAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :21/01/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
---------------------------------------
W.P.(C) No.37146 OF 2009
---------------------------------------
Dated this the 21st day of January, 2010.
J U D G M E N T
The petitioner is aggrieved by Exhibit P5 notice issued by
the Taluk Surveyor proposing to conduct measurement for fixing
boundaries in respect of property in Survey No.153/23-2 of
Mynagappally village.
2. Heard the learned counsel for the petitioner and the
learned counsel appearing for respondents 3 and 4. By
Exhibit P5 notice it was proposed that the measurement will be
taken on 23.12.2009. This Court had passed an interim order on
22.12.2009 staying further action on the proposed measurement.
3. It is evident from the pleadings that the parties are
already before the civil court in O.S.No.351/2007 filed by the
petitioner and in O.S.No.357/2009 filed by respondents 3 and 4.
Both the parties have filed Interlocutory Applications seeking
interim injunctions also. The matter is still pending.
4. Learned counsel for the petitioner submitted that since
W.P.(C) No.37146/2009 2
officers of the State are involved, it may take more time for the
civil court to consider the matter and the proposed measurement
therefore, by the Taluk Surveyor is unwarranted.
5. Learned counsel appearing for the respondents 3 and 4
submitted that actually they had approached the Taluk Surveyor
prior to the filing of the suit and it so happened that notice
Exhibit P5 was issued only after the receipt of summons by either
parties in the two civil suits itself.
In that view of the matter, Exhibit P5 is set aside.
Depending upon the outcome of the civil suit alone, the Taluk
Surveyor or any other official will conduct measurement in
respect of the properties which are subject matter of the two civil
suits.
This writ petition is disposed of as above.
T.R. RAMACHANDRAN NAIR
JUDGE
smp