High Court Kerala High Court

Krishnankutty.T.R vs State Of Kerala on 16 June, 2009

Kerala High Court
Krishnankutty.T.R vs State Of Kerala on 16 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1195 of 2009()


1. KRISHNANKUTTY.T.R, S/O. RAMAN,
                      ...  Petitioner
2. BHARGAVI, W/O. KRISHNANKUTTY,

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE DISTRICT COLLECTOR, IDUKKI.

3. THE IDUKKI KANJIKKUZHY SERVIE

                For Petitioner  :SRI.T.V.GEORGE

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :16/06/2009

 O R D E R
             S.R.Bannurmath, C.J. & Kurian Joseph, J.
                    ------------------------------------------
                        W.A. No. 1195 of 2009
                    ------------------------------------------
                 Dated, this the 16th day of June, 2009

                               JUDGMENT

Kurian Joseph, J.

The appellants are the petitioners in the writ petition. They

approached this Court praying for a direction to the District Collector

to take a decision on their application to sell one acre of land out of

the three acres assigned to them. Being members of the Scheduled

Tribe, unless a direction is granted, they cannot sell the property in

view of the provisions under the Kerala Scheduled Tribe (Restriction

on transfer of land and restoration of alienated lands) Act. The District

Collector sought for a clarification from the Government and hence the

learned Single Judge disposed of the writ petition with a direction to

the Government to forward its views to the District Collector and with

a further direction to the District Collector to pass orders.

2. The learned Special Government Pleader appearing for

the respondents, on instruction, beings to our notice that the

W.A.No.1195 of 2009

– 2 –

Government has already directed the District Collector, Idukki to

dispose of the application for grant of permission for sale of land on the

basis of the existing Rules as per Government letter dated 11.6.1999.

3. In view of the communication of the Government as

above, this writ appeal is disposed of with a direction to the District

Collector, Idukki to take a decision on the application filed by the

appellants within a week from the date of production of a copy of this

judgment by the appellants. We make it clear that while taking

decision, the District Collector will bear in mind the dire need for

money to clear the debts due to the Bank, d for meeting the medical

expenses and also for the conduct of the marriage of their daughter.

S.R.Bannurmath,
Chief Justice

Kurian Joseph,
Judge
vns