IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 19992 of 2006(E)
1. MOOCHIKKAL KUNHALI, S/O.MOHAMMEDKUTTY,
... Petitioner
2. HAMSA HAJI, S/O.MOHAMMEDKUTTY,
3. MOOSA, S/O.MOHAMMEDKUTTY,
Vs
1. THE TALUK LAND BOARD,
... Respondent
2. THE TAHASILDAR,
3. THE VILLAGE OFFICER,
For Petitioner :SRI.K.K.MOHAMED RAVUF
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :19/07/2007
O R D E R
PIUS C. KURIAKOSE, J.
..........................................................
W.P.(C)No.19992 OF 2006
...........................................................
DATED THIS THE 19th JULY, 2007
J U D G M E N T
The Government Pleader seeks time on the reason that the case
bundle has not been sent to him. But I find that one of the reliefs
sought for in the Writ Petition is that an application Ext.P3 filed by the
petitioners under Section 85(8) of the Kerala Land Reforms Act is
pending before the 1st respondent-Taluk Land Board and the Taluk
Land Board be directed to take a decision on the same. Noticing that
prayer, I am of the view that the merits of the other grounds raised in
the Writ Petition and the grantability of the other reliefs need not be
considered now.
The Writ Petition will stand disposed of issuing the following
directions:-
The 1st respondent will take up Ext.P3, hear the petitioners and
also other affected persons and take a decision on Ext.P3 at the
earliest and at any rate within four months of receiving copy of this
judgment. While taking a decision on Ext.P3, implications of Act 21 of
2006 (by which Section 7E has been introduced and Section 84 has
WP(C)N0.19992/06
-2-
been amended) will also be considered by the Taluk Land Board. The
order of stay presently passed will continue till such time as a decision
is taken on Ext.P3.
(PIUS C.KURIAKOSE, JUDGE)
tgl
WP(C)N0.19992/06
-3-