High Court Kerala High Court

K.V.Muhammed Hilal @ Bapputty … vs The Anakkayam Grama Panchayath on 21 January, 2008

Kerala High Court
K.V.Muhammed Hilal @ Bapputty … vs The Anakkayam Grama Panchayath on 21 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1831 of 2008(R)


1. K.V.MUHAMMED HILAL @ BAPPUTTY HAJI,
                      ...  Petitioner

                        Vs



1. THE ANAKKAYAM GRAMA PANCHAYATH,
                       ...       Respondent

2. THE DISTRICT COLLECTOR, MALAPPURAM.

3. THE TAHSILDAR, ERNAD TALUK,

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :21/01/2008

 O R D E R
                               Pius C. Kuriakose, J.

                  - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -

                           W.P.(C) No.  1831   of  2008

                  - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -

                  Dated this the 21st   day of January,2008


                                     JUDGMENT

Learned Government Pleader submits that there is no serious

objection for the District Collector being directed to take an early

decision on Ext.P4 representation submitted by the petitioner wherein

the prayer is that a direction may be issued to facilitate a measurement

of the property for identifying the alleged puramboku area in the

possession of the petitioner Wakaf.

2. The learned counsel for the petitioner submits that a few trees

which stood on the properties have been cut down, the timber has been

lying on the property for some time now. A few items have already

been stolen. Therefore, the learned counsel wants a direction to the

District Collector to conduct public auction of those trees which were

cut down from the alleged puramboku area of the properties and to

remit the proceeds in the treasury in an account which fetches the

maximum interest so that ultimately the amount can be disbursed to the

eligible party after decision is taken on Ext.P4 representation.

WPC 1831/2008 2

3. In the circumstances, I am of the view that the above request

is reasonable. Accordingly, the writ petition stands disposed of issuing

the following directions:-

The 2nd respondent is directed to take up Ex.P-4

representation immediately and facilitate a measurement

of the properties, which are subject matter of this writ

petition, by a competent surveyor at the earliest with

notice to the petitioner, the 1st respondent panchayat and

also other neighbouring owners, if any, and thereby

identify the puramboku portions of the property. This

shall be done as early as possible, at any rate within three

month of receiving copy of this judgment. In the

meanwhile, the 3rd respondent is directed to sell the trees,

which were cut down by the petitioner from that portion of

the property, which is rightly puramboku, in public

auction and to deposit the proceeds of the same in an

account with the treasury which fetches the maximum

interest. The 2nd respondent, while deciding Ext.P4, will

WPC 1831/2008 3

also decide the manner in which the proceeds deposited in

the treasury is to be disbursed ultimately. The learned

counsel for the petitioner further submits that certain trees

have been cut down from the property, which

undisputedly and absolutely belongs to the petitioner. If

trees have been cut down from the property which, even

according to the 3rd respondent, belongs to the petitioner,

the petitioner should be permitted to dispose of those trees

in what ever manner they like.

Pius C. Kuriakose,

Judge.

mn.

WPC 1831/2008    4