IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28037 of 2010(D)
1. M.P.UNNIKRISHNAN, AGED 41 YEARS,
... Petitioner
Vs
1. THE SECRETARY TO THE GOVERNMENT OF
... Respondent
2. LAND TRIBUNAL, KUTTIPURAM,
3. REVENUE OFFICER (SPECIAL),
4. RAVINDRAN, AGED ABOUT 47 YEARS,
5. BALAGOPALAN, AGED ABOUT 45 YEARS,
6. SREEKUMARAN, AGED ABOUT 39 YEARS,
7. CHELLI, AGED ABOUT 66 YEARS,
8. VELAYUDHAN, AGED ABOUT 57 YEARS,
9. KALI, W/O.I.P.KOTHA, AGED ABOUT 51YEARS,
10. DEVAKI, W/O.P.P.PETER, AGED ABOUT
11. MUNDI, W/O.LATE VELLATTUPADI MADAMBI,
12. KORAN, S/O.LATE VELLATTUPADI MADAMBI,
13. AYYAPPAN, S/O.LATE VELLATTUPADI MADAMBI,
14. PARAMESWARAN,
15. KANNAKARAYI,
16. SUBRAHMANNINAN,
17. PARRYANNI, D/O.LATE VELLATTUPADI MADAMBI
18. YESODHA, W/O.LATE MADATHILPADI
19. M.P.SAJI,
20. M.P.SMITHA,
21. DEEPA.P.P., D/O.LATE BALAN,
For Petitioner :SRI.ABEY JOSEPH
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :09/09/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 28037 OF 2010 (D)
=====================
Dated this the 9th day of September, 2010
J U D G M E N T
Petitioner seeks a direction for the consideration of Ext.P10,
a representation filed for an enquiry by the Vigilance and Anti
Corruption Bureau into the grant of a patta to the predecessors of
respondents 4 to 21. Facts show that the patta in question was
issued way back on 5/11/1979 in respect of 30 cents of land in RS
290/10 of Kattiparuthy village.
2. The challenge of the petitioner against the patta is on
the ground that the grant of the patta was irregular. However,
fact remains that despite the lapse of more than 30 years,
petitioner or anybody else have not taken recourse to the legal
remedies that were available against the grant of patta. At this
stage, the issue raised is highly belated and for that reason, I am
not persuaded to direct consideration of the representation.
Writ petition fails and is dismissed.
ANTONY DOMINIC, JUDGE
Rp