High Court Kerala High Court

Kochukrishnan vs Babu.C.S on 11 November, 2010

Kerala High Court
Kochukrishnan vs Babu.C.S on 11 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 1018 of 2010(Q)


1. KOCHUKRISHNAN,S/O.MADHAVIKUTTY,
                      ...  Petitioner

                        Vs



1. BABU.C.S,CHIRACKAL VEETTIL SREEDHARAN,
                       ...       Respondent

2. THE VILLAGE OFFICER, ALUVA WEST VILLAGE,

3. THE TALUK TAHASILDAR,ALUVA TALUK.

4. THE REVENUE DIVISIONAL OFFICER,

5. CHOORNIKKARA PANCHAYAT,REP.BY ITS

                For Petitioner  :SRI.S.EASWARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :11/11/2010

 O R D E R
                         V. RAMKUMAR, J.
                     ..................................
             Review Petition No. 1018 of 2010
            .....................................................
            Dated: 11th day of November, 2010


                                 ORDER

1st respondent in W.P(C)No.24242/2010 seeks a review of

the judgment dated 16.8.2010 passed by this Court at the stage

of admission directing the 4th respondent Revenue Divisional

Officer, Fort Cochin to pass final orders on Ext.P4 petition filed by

the 1st respondent herein (writ petitioner) under Section 133

Cr.P.C claiming rights in respect of a pathway alleged to be a

public path way.

2. I heard the learned counsel for the review petitioner as

well as the learned counsel for the writ petitioner.

3. The grievance of the review petitioner is that the writ

petition was disposed of without hearing him and that when there

are sufficient materials to dissuade the R.D.O. from proceeding

further, in view of the concurrent decrees passed by the Civil

Court inter parties in the suit filed by the writ petitioner as

O.S.No.72/1999 before the Munsiff’s Court, Aluva as confirmed by

the Sub Court, North Paravur in the judgment and decree dated

17.2.2009 in A.S.No.101/2004, the R.D.O. may proceed further

Review Petition No. 1018 of 2010
2

and pass final orders adverse to the interest of the review

petitioner by relying on irrelevant materials.

4. All that, this court said in the judgment dated

16.8.2010 is as follows:-

“2. If the 4th respondent is prima facie convinced that

Ext.P4 application is to be proceeded with further and

that the pathway in question is a public pathway, he

shall pass a conditional order under Section 133(1) Cr.P.C

calling upon the opposite party to enter appearance and

show-cause why the conditional order should not be

made absolute. The matter cannot be kept pending

endlessly without passing any orders on the petition.

This writ petition is disposed of directing the 4th

respondent to pass appropriate orders in accordance

with law on Ext.P4 petition.”

5. The review petitioner herein will have an opportunity to

show-cause before the R.D.O. as to why the conditional order

should not be made absolute and why the proceedings should be

terminated. It is also open to him to bring to the notice of the

Revenue Divisional Officer, the impact of the concurrent decrees

Review Petition No. 1018 of 2010
3

passed by the Civil Court. In that event, I am sure that the

Revenue Divisional Officer will advert to those materials as well

before proceeding further. Clarifying this, this review petition is

disposed of.

V. RAMKUMAR, (JUDGE)
dmb