High Court Kerala High Court

K.Basheer vs The Taluk Land Board on 23 December, 2009

Kerala High Court
K.Basheer vs The Taluk Land Board on 23 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35471 of 2009(D)


1. K.BASHEER, S/O.KUNHUNNI MARAKKAR
                      ...  Petitioner

                        Vs



1. THE TALUK LAND BOARD
                       ...       Respondent

2. THE CHAIRMAN, TALUK LAND BOARD

3. THE TAHSILDAR, CHITTUR

4. THE VILLAGE OFFICER, VADAKARAPATHY

5. STATE OF KERALA, REPRESENTED BY ITS

6. SMT. RAHIYAPPA, W/O.KUNHUNNI MARAKKAR

                For Petitioner  :SRI.D.KRISHNA PRASAD

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :23/12/2009

 O R D E R
           THOTTATHIL B. RADHAKRISHNAN, J
                          -------------------
                       W.P.(C).35471/2009
                          --------------------
          Dated this the 23rd day of December, 2009

                          JUDGMENT

The petitioner says that he has filed statutory petition

under Section 85(8) of the Kerala Land Reforms Act before the

Taluk Land Board. The learned Government Pleader submits

that the issue relating to the land in question is covered by

Ext.R1(b) order with the petitioner’s mother on the array. The

application of the petitioner being a statutory one, let orders be

passed on that in accordance with law. Let this be done within

a period of four months from the date of receipt of a copy of this

judgment. If the petitioner desires for any further interim

order, that may be sought for from the Taluk Land Board.

The writ petition is ordered accordingly.

THOTTATHIL B. RADHAKRISHNAN,
Judge

mrcs