IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 33108 of 2007(N)
1. K.G.HARIHARAN,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE DEPUTY DIRECTOR OF SURVEY AND
3. THE TALUK SURVEYOR,
4. THE TAHSILDAR,
5. THE VILLAGE OFFICER,
For Petitioner :SRI.P.R.PADMANABHAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :27/11/2007
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = =
W.P.(C) No. 33108 OF 2007 N
= = = = = = = = = = = = = =
Dated this the 27th November 2007
J U D G M E N T
Petitioner submits that petitioner was assigned 20
cents of land in Survey No.401/1 and 402 of Mulavukad
Village and the complaint is that there has been
reduction in the extent. On this basis, petitioner
sought for a survey of the property. It is stated in
Ext.P3 that pursuant to the order dated 29/8/05 of the
District Collector, survey has in fact been completed
and that the property has been fully measured. But
then the petitioner submits that no survey has in fact
taken place and that, at any rate, no notice of any
such survey was given to him. It is complaining of
that the petitioner has filed Ext.P4 to the District
Collector in which he has reiterated all his
complaints.
2. In view of the pendency of the matter before
the District Collector, I dispose of this writ petition
directing that the 1st respondent shall examine the
W.P.(C)No.33108/2007
– 2 –
grievance of the petitioner as highlighted in Ext.P4,
and if satisfied, direct a fresh survey to be
conducted. Before any such decision is taken on Ext.P4,
parties affected by such decision should also be put on
notice and their views have to be ascertained. Decision
on Ext.P4 shall be taken within 6 weeks of receipt of a
copy of this judgment.
Writ petition is disposed of as above.
ANTONY DOMINIC
JUDGE
Rp/-