High Court Kerala High Court

Johny Devassy vs Revenue Divisional Officer on 13 October, 2010

Kerala High Court
Johny Devassy vs Revenue Divisional Officer on 13 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15064 of 2010(G)


1. JOHNY DEVASSY, SON OF LONA DEVASSY,
                      ...  Petitioner
2. THOMAS DEVASSY, SON OF LONA DEVASSY,

                        Vs



1. REVENUE DIVISIONAL OFFICER,
                       ...       Respondent

2. TAHASILDAR,

3. VILLAGE OFFICER,

                For Petitioner  :SRI.T.P.SAJAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :13/10/2010

 O R D E R
                        ANTONY DOMINIC, J.
               --------------------------------------------------
                  W.P.(C) NO.15064 OF 2010(G)
               --------------------------------------------------
           Dated this the 13th day of October, 2010

                            J U D G M E N T

Petitioners submit that they acquired a total extent of 68

cents in R.S. No.3/6 and 17.5 cents in R.S. No.10/5 of Karukutty

Village, by virtue of the provisions in Ext.P2 Will executed by his

deceased father. According to the petitioners, when they applied

for mutation of the properties, the property in R.S. No.10/5 alone

was mutated in their favour. In so far as 68 cents acquired by

them in R.S.No.3/6 is concerned, orders were not passed, for the

reason that 31.162 cents were mutated in favour of respondents

4 and 5. For rectification of the above, petitioners submitted

Ext.P6 to the 2nd respondent and the 2nd respondent inturn called

for A-forms from the 3rd respondent. It is thereafter there was no

progress in the matter and it is in these circumstances the writ

petition is filed.

2. Essentially therefore, what is sought for by the petitioner

is correction of a mistake, which is a matter for the 2nd respondent

to consider in the light of resurvey records and the records

relating to mutation. It was therefore that the 2nd respondent

WPC.No. 15064/2010
:2 :

called for A-Forms from the 3rd respondent. In that view of the

matter what is required is that the 3rd respondent should make

available A-Forms to the 2nd respondent and on receipt thereof,

2nd respondent shall consider Ext.P6 with notice to the petitioner

and respondents 4 and 5.

Accordingly, the writ petition is disposed of directing that on

the production of a copy of the judgment, the 3rd respondent will

make available the A-Forms concerning 68 cents of properties

situated in R.S.No.3/6 of Karukutty Village, out of which 31.162

cents has been mutated in favour of respondents 4 and 5, to the

2nd respondent. This the 3rd respondent shall do within 4 weeks of

receipt of a copy of the judgment. On receipt of the above the

2nd respondent shall consider the matter as indicated above with

notice to the parties and as expeditiously as possible and at any

rate within 6 weeks thereafter.

(ANTONY DOMINIC)
JUDGE
vi/

WPC.No. 15064/2010
:3 :