IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35773 of 2008(H)
1. M.T.SASI, AGED 55 YEARS,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, COLLECTORATE,
... Respondent
2. THE REVENUE DIVISIONAL OFFICER,
3. THKE ADDL.TAHSILDAR, KUTTANAD TALUK,
4. THE VILLAGE OFFICER, MUTTAR, KUTTANAD,
5. VILASINI, NALPATHYANCHIL VEEDU,
6. VARGHESE ANTONY (KUNJACHAN), MUTTUMPURAM
For Petitioner :SRI.G.PRIYADARSAN THAMPI
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :04/12/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.35773 of 2008
--------------------------
Dated this the 4th December, 2008
J U D G M E N T
Petitioner is an Agriculturist having paddy
cultivation in the fields at Kuttanad in the southern side of
the Anattupuram-Choothanadi paddy field. Respondents
5 and 6 are the inhabitants residing adjacent to the
Vachal Thodu which is used for irrigation and
transportation purposes by the agriculturists having
access to the said Vachal Thodu. It seems that there is
obstruction caused to Vachal Thodu by respondents 5 and
6 resulting in inadequate flow of water to the paddy
fields. This was brought to the notice of RDO vide
Exhibit P2 representation. An enquiry was conducted by
the 4th respondent as per the directions of the RDO, who
as per Exhibit P3 came to the conclusion that respondents
5 and 6 had filled up the Vachal Thodu. Thereafter, 2nd
respondent directed the 3rd respondent to take steps in
accordance with provisions of the Kerala Land Utilisation
W.P ( C) No.35773 of 2008
2
Act and this was conveyed to the 4th respondent vide
Exhibit P5.
2. Petitioner’s grievance is regarding the delay in
implementation of the direction issued under Exhibit P5.
Exhibit P6 representation has been filed before the District
Collector who is obviously competent to see that the lawful
direction issued by a subordinate authority is implemented
by him.
3. Having heard the learned Government Pleader
also, the writ petition is disposed of directing the 1st
respondent to look into Exhibit P6 and see that directions,
if any issued by his subordinate authority for removing the
obstruction to the Vachal Thodu is implemented, in
accordance with law, without further delay, at any rate,
within one month from the date of receipt of a copy of this
judgment.
Petitioner shall produce a copy of this judgment along
with copy of the writ petition before the 1st respondent for
compliance.
(V.GIRI,JUDGE)
ma
W.P ( C) No.35773 of 2008
3
W.P ( C) No.35773 of 2008
4