High Court Kerala High Court

Issola De Coco Holidaying Pvt.Ltd vs Tahsildar on 23 March, 2010

Kerala High Court
Issola De Coco Holidaying Pvt.Ltd vs Tahsildar on 23 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22644 of 2009(A)


1. ISSOLA DE COCO HOLIDAYING PVT.LTD,
                      ...  Petitioner

                        Vs



1. TAHSILDAR,
                       ...       Respondent

2. SUPERINTENDENT OF SURVEY AND RECORDS(RE-

3. THE VILLAGE OFFICER,

4. DEPUTY COLLECTOR, VIGILANCE,

                For Petitioner  :SMT.I.SHEELA DEVI

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :23/03/2010

 O R D E R
                T.R.RAMACHANDRAN NAIR, J.
             ------------------------------------------------
                   W.P.(C)No.22644 of 2009
             ------------------------------------------------
            Dated this the 23rd day of March, 2010

                             JUDGMENT

The petitioner herein purchased various items of land in

Re-Survey No.377/3 in Block No.19 of Thirupuram Village of an

extent of 1.7617 hectors.

2. According to the petitioner, after purchase he was

paying the tax and mutation has been effected in favour of him.

Even though a possession certificate and location sketch in

favour of the said property for sanctioning a building plan from

the panchayat was applied for, no action was taken by 2nd and 3rd

respondents in the matter. The 3rd respondent refused to receive

the land tax in the year 2008-09. He approached this court by

filing W.P.(C)No.10114/2009 which was disposed of directing the

third respondent to consider and pass appropriate orders within

a period of six weeks. Even though the direction was issued by

this Court, the said appeal was not considered and the petitioner

herein had filed Cont.Case No.587 of 2009, and pending the

same, order was passed rejecting his representation. Ultimately

by Ext.P9, the Village Officer informed that a decision can be

taken only after measuring the extent of the puramboke.

W.P.(C)No.22644 of 2009
2

Accordingly, application for issuance of possession certificate

and location certificate was rejected. In the counter affidavit

filed by the first respondent it is pointed out in paragraph ‘3’ as

follows:-

“As per revenue records Mohammed Farooq has

got only 09.90 Ares of land in Resurvey.377/3 of Block

No.19. But after mutation as per PV.321/97 of Special

Tahsildar LR.Neyyattinkara the area increased to 1.76.17

Hectres of land in Resurvey No.377/3. But no Form No.7

was received in the Village Office with this regard.

Moreover, there is no entry in F.M.Book about the

alteration in area. As per Rule 22(3) of Kerala Survey

and Boundaries Act when Government lands are

transferred from assessed to unassessed and vice versa a

fresh Sub Division in a survey field of subdivision may be

created. In this case it is not done so. Here a portion of

Puramboke land is added to an existing Resurvey number

and it is illegal. So the matter was reported to the

Vigilance Deputy Collector (Revenue). South Zone vide

reference No.06-17162/07 dated 6.8.2008 of this office

and the same is pending before the Vigilance Deputy

Collector Vide File No.RVC/TV/85/05.”

3. Therefore what is contented by the respondent is that

a portion of the property in the ownership and possession of the

petitioner is part of puramboke and therefore possession

W.P.(C)No.22644 of 2009
3

certificate and location sketch cannot be issued. Even though it

is mentioned Vigilance Enquiry is pending, the same will not

prevent the respondent from conducting a survey for identifying

the puramboke, if puramboke land is mixed up with the

registered holding.

4. Therefore there will be a direction to the first

respondent to consider the application, take all steps to measure

out the property claimed by the petitioner to find out whether

any puramboke land is mixed up and is in the possession of the

petitioner. He will arrange the survey to be done through the 2nd

respondent, after hearing the petitioner. Appropriate decision

will be taken within a period of three months from the date of

receipt of a copy of this judgment.

The writ petition is accordingly disposed of.

T.R.RAMACHANDRAN NAIR, JUDGE

skj