High Court Kerala High Court

Manikandan vs State Of Kerala And Others on 20 December, 2010

Kerala High Court
Manikandan vs State Of Kerala And Others on 20 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37794 of 2010(Y)



1. MANIKANDAN
                      ...  Petitioner

                        Vs

1. STATE OF KERALA AND OTHERS
                       ...       Respondent

                For Petitioner  :SRI.N.M.VARGHESE

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :20/12/2010

 O R D E R
                       ANTONY DOMINIC, J
                 --------------------------------------
                 W.P.(C).No. 37794 OF 2010
      -------------------------------------------------------------
        Dated this the 20th day of December, 2010

                              JUDGMENT

Petitioner sought assignment of 4 cents of land in

Survey No.62/9 of Kannan Devan Hills Village. Pursuant to the

directions of this court in W.P(C) No.7377/2010, the District

Collector, 2nd respondent, considered his application and rejected

the same by Ext.P6 order dated 10.11.2010. Against that order,

petitioner filed Ext.P7 appeal, invoking Rule 22 of the Kannan

Devan Hills (Reservation and Assignment of Vested Lands) Rules.

That appeal is pending consideration of the 1st respondent. While

so, the 3rd respondent issued Ext.P8 notice invoking his powers

under the Land Conservancy Act. By this notice, petitioner has

been asked to vacate the land within 48 hours. It is challenging

Ext.P8, this writ petition is filed.

2. If as stated by the petitioner, Ext.P7 appeal filed by

him against Ext.P6 order of the 2nd respondent is pending

consideration of the 1st respondent, I feel coercive action now

initiated by Ext.P8, is premature. Therefore, at this stage, I am

W.P.(C).No. 37794 OF 2010
2

satisfied that, further action based on Ext.P8 should be kept in

abeyance till the 1st respondent takes a decision on Ext.P7.

Therefore, I dispose of this writ petition with the following

directions:-

i) That the 1st respondent shall dispose of Ext.P7 appeal

filed by the petitioner with notice to the parties concerned as

expeditiously as possible at any rate within eight weeks of

production of a copy of this judgment.

ii) In the meantime, further proceedings pursuant to

Ext.P8 notice will be kept in abeyance.

3. Petitioner to produce a copy of this judgment

along with a copy of this writ petition before the 3rd respondent for

compliance.

ANTONY DOMINIC
JUDGE
dmb