IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1959 of 2010(T)
1. MANU SAJU, S/O. SAJU CHACKO,
... Petitioner
Vs
1. TAHSILDAR, MUKUNDAPURAM TALUK,
... Respondent
2. REVENUE DIVISIONAL OFFICER, THRISSUR.
3. PRINCIPAL AGRICULTURAL OFFICER,
4. SUB INSPECTOR OF POLICE, KORATTY.
For Petitioner :SRI.G.HARIHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :08/02/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.1959/2010-T
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 8th day of February, 2010
J U D G M E N T
The petitioner has purchased various items of
properties as per document Nos. 6427/2007, 4624/2008,
6428/2007, and 3454/2007 of SRO, Chalakkudy, namely,
Exts.P1 to P4. The total extent of land is 134 ares.
According to the petitioner, the above land are dry lands
comprised of about 88 coconut trees of 45 to 60 years age
and also Mango trees aged about 30 years, Jackfruit trees
aged about 30 years, Timber trees like Vatta along with 40
Arecanut trees, Nutmug trees, Cashewnut trees etc.. The
land in question has been classified as nilam in the
village records. By invoking the provision of the Kerala
Conservation of Paddy Land and Wetland Act, 2008, the
petitioner has filed an application before the Revenue
Divisional Officer as per Ext.P5 for reclassification of
these properties as ‘garden land’.
2. The learned Government Pleader on instructions
submitted that so far the District Level Authorised
Committee has not been constituted in that area and
therefore, reports from the Principal Agricultural Officer,
Koratty as well as the Village Officer concerned will be
W.P.(C). No.1959/2010
-:2:-
required for the Revenue Divisional Officer to take an
action in the matter.
3. Therefore, the second respondent-Revenue
Divisional Officer will take action on Ext.P5 after calling
for the reports from the Principal Agricultural Officer,
Koratty and the Village Officer concerned and pass final
orders after hearing the petitioner within a period of
three months from the date of receipt of a copy of this
Judgment.
The writ petition is disposed of as above. No costs.
(T.R. Ramachandran Nair, Judge.)
ms