High Court Kerala High Court

K.U.Vincent vs State Of Kerala on 24 January, 2011

Kerala High Court
K.U.Vincent vs State Of Kerala on 24 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2401 of 2011(A)


1. K.U.VINCENT,S/O.K.J.VARGHESE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

3. THE REVENUE DIVISIONAL OFFICER,

4. THE THAHASILDAR,

5. THE VILLAGE OFFICER,

                For Petitioner  :SRI.M.RAMASWAMY PILLAI

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :24/01/2011

 O R D E R
                        ANTONY DOMINIC, J.
               --------------------------------------------------
                   W.P.(C) NO.2401 OF 2011(A)
               --------------------------------------------------
           Dated this the 24th day of January, 2011

                            J U D G M E N T

According to the petitioner, he is the absolute owner of the

property having an extent of 1.41 ares in R.S. No.414/2 of

Attipara Village, Thiruvananthapuram Village. It is stated that

when fair value fixation was done, by a mistake this property was

shown as a Purambokku. It is stated that thereupon the petitioner

made Ext.P8 application to the 3rd respondent. The 3rd respondent

got the enquiry conducted by the Village Officer, 5th respondent,

who submitted Ext.P9. According to the petitioner, in Ext.P9, the

property has been stated to be the property belonging to the

petitioner. It is stated that Ext.P9 report is now pending

consideration of the District Collector. Petitioner now submitted

Ext.P10 application to the District Collector, requesting that fair

value certificate be issued to him. Even on Ext.P10 representation

there has not been any action. It is in this circumstances the writ

petition is filed.

2. Now that the issue is pending before the District Collector

as per Ext.P9 report and Ext.P10 representation by the petitioner

WPC.No. 2401/011
:2 :

what is required is that the District Collector should consider the

report, application and any other materials that are available

before him and take a decision in the matter, at any rate within 6

weeks from the date of production of a copy of the judgment

along with a copy of the writ petition.

Writ Petition is disposed of as above.

(ANTONY DOMINIC)
JUDGE
vi/