IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 17271 of 2007(F)
1. M.SETHU MADHAVAN,
... Petitioner
2. SMT.SASIKALA,
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE TAHSILDAR,
3. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :06/06/2007
O R D E R
S. SIRI JAGAN, J.
---------------------------------
W.P.(C)NO.17271 OF 2007
------------------------------------
DATED THIS THE 6th DAY OF JUNE, 2007
JUDGMENT
The petitioners challenge Ext.P3 order of the 1st respondent,
whereby assignment in favour of the petitioners under the Kerala Land
Conservancy Act has been cancelled on the ground that the petitioners
are actually the relatives of the declarant from whom the land has
been taken as excess land and the petitioners are found possessing
other properties which disentitles them from assignment under the
Kerala Land Reforms Act. The fact that the petitioners have other
properties is evident from the writ petition itself since the petitioners
themselves offer to exchange some other property belonging to them
for the land in question. The assignment under the Land Conservancy
Act of excess land taken over is intended for the benefit of landless
people. That being so, the petitioners are clearly disentitled to the
assignment. Therefore, I do not find any merit in the challenge
against Ext.P3 and accordingly, the writ petition is dismissed.
S. SIRI JAGAN, JUDGE
Acd