IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30313 of 2008(H)
1. MUHAMMED ASHIQUE, S/O. ABDUL RAHIMAN,
... Petitioner
Vs
1. DISTRICT COLLECTOR, ERNAKULAM,
... Respondent
2. TALUK SURVEYOR, KANAYANNOOR TALUK,
3. REVENUE DIVISIONAL OFFICER, FORT COCHIN.
For Petitioner :SRI.M.P.MOHAMMED ASLAM
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :15/10/2008
O R D E R
V.GIRI, J.
-------------------------
W.P.(C).No.30313 of 2008
-------------------------
Dated this the 15th day of October, 2008.
JUDGMENT
The petitioner purchased 12 cents of
land comprised in survey No.153/4-2 of Edappally
South Village of Kanayanoor Taluk of Ernakulam
District, sought to be attached in a Revenue
Auction conducted by the 2nd respondent. Ext.P1
sales certificate is issued in favour of the
petitioner. Subsequently, he came into
possession of the property. Petitioner’s
grievance is that the property which was
purchased by him in the Revenue Auction was not
surveyed and demarcated with boundaries.
2. The property purchased by the
petitioner in revenue auction is to be surveyed
and demarcated with boundaries. On the request
of the petitioner, the 1st respondent District
Collector has directed the 2nd respondent Taluk
Surveyor to conduct the survey and demarcate the
property, but the 2nd respondent has not taken
any steps.
3. Having heard learned counsel for the
petitioner, the writ petition is disposed of
W.P.(C).NO.30313/08
:: 2 ::
directing the 2nd respondent to take further
steps pursuant to Ext.P2. If the petitioner is
required to submit an application in terms of
Rule 43 of the Survey and Boundary Rules, he
shall do so and notice shall be given to the
adjacent property owners before the actual
demarcation of the property and fixation of
boundaries. Needful shall be done within a
period of four months from the date of receipt
of a copy of this judgment.
Sd/-
(V.GIRI)
JUDGE
sk/
//true copy//
P.S. To Judge