High Court Kerala High Court

Jose Thomas vs State Of Kerala on 9 June, 2010

Kerala High Court
Jose Thomas vs State Of Kerala on 9 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16647 of 2010(E)


1. JOSE THOMAS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED
                       ...       Respondent

2. THE VILLAGE OFFICER,

                For Petitioner  :SRI.T.J.MICHAEL

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :09/06/2010

 O R D E R
                       S. SIRI JAGAN, J.
               - - - - - - - - - - - - - - - - - - - - - - -
                  W.P.(C)No. 16647 of 2010
               - - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 9th day of June, 2010

                         J U D G M E N T

The petitioner is aggrieved by Ext.P3 stop memo

issued by the Village Officer, Thodupuzha, whereby the

petitioner has been directed to stop the filling up of land

and construction activities in the petitioner’s property

which according to the Village Officer is in violation of the

Kerala Conservation of Paddy Land and Wet Land Act,

2008. According to the petitioner, the property will not

answer the definition of paddy land and wet land in the Act

and therefore the entire proceedings are without

jurisdiction. The learned Government Pleader would submit

that, the Village Officer has detected certain activities in

the property of the petitioner which comes within the

purview of the Act and therefore he has taken appropriate

steps to prevent the same reported the matter to the higher

authorities and the District Collector is seized of the matter.

W.P.(C)No. 16647 of 2010
-2-

2. Having heard both sides, I am of opinion that

having initiated proceedings under the Act by issuing

Ext.P3, the District Collector has to take it to its logical

conclusion as expeditiously as possible. Accordingly I

dispose of this writ petition with a direction to the District

Collector, Idukki to pass final orders pursuant to Ext.P3 as

contemplated in the Kerala Conservation of Paddy Land and

Wet Land Act, 2008 as expeditiously as possible, at any rate

within a period of one month from the date of receipt of a

copy of this judgment, after affording an opportunity of

being heard to the petitioner.

S. SIRI JAGAN
JUDGE

shg/