High Court Kerala High Court

N.Kunhiraman Nambiar vs The District Collector on 30 March, 2010

Kerala High Court
N.Kunhiraman Nambiar vs The District Collector on 30 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8156 of 2010(T)


1. N.KUNHIRAMAN NAMBIAR, S/O. GOPALAN NAIR,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE REVENUE DIVISIONAL OFFICER,

3. THE SUPERINTENDENT OF POLICE,

4. THE SUB INSPECTOR OF POLICE,

5. SMT.LAKSHMI, D/O. DHARAPPAN,

6. SRI.SUDHEESH, S/O. LAKSHMI,

7. SMT.VIJITHA, D/O. LAKSHMI,

                For Petitioner  :SRI.T.RAMPRASAD UNNI

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :30/03/2010

 O R D E R
                          K. M. JOSEPH &
                 M.L. JOSEPH FRANCIS, JJ.
              - - - - - - - - - - - - - - - - - - - - - - - - - -
                  W.P.(C).No. 8156 of 2010 T
              - - - - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 30th day of March, 2010

                             JUDGMENT

Joseph, J.

The petitioner has approached this Court seeking the

following relief:

“to issue a writ of mandamus or any other

appropriate writ, order or direction commanding

respondents 1 and 2 to immediately take action to

prevent commission of crimes like criminal

trespass and encroachment upon the lands

bearing Sy.No.556/1A of Panamaram Village in

Wayanad Dist. belonging to the petitioner by

respondents 5 to 7 or their agents, supporters or

political groups by taking such meaningful and

effective action as are required in law to ensure

that the order of the District Collector and the

Civil Court are duly respected, maintained and

sustained.”

W.P.(C).No. 8156 of 2010

2

2. Briefly the case of the petitioner is that the petitioner had

purchased land from one Dharappan, a member of the Scheduled Tribe.

There was a ban on sale of lands belonging to Scheduled Tribes. The

Revenue Divisional Officer allowed an application filed by

respondents 5 to 7 for restoration of the land. The District Collector,

Wayanad, however, based on the judgment of the Apex Court, reversed

the order and directed to sustain possession of the property to the

petitioner and not to restore it back to respondents 5 to 7. The

complaint of the petitioner is that respondents 5 to 7 are attempting to

trespass into the property, which led to the filing of an application for

injunction, which was granted by the Sub Court, S. Battery on

23.5.2009.

Despite the order of injunction, respondents 5 to 7 are attempting

to trespass into the property. The petitioner has already obtained an

order of injunction against respondents 5 to 7. At this stage, we feel

that it is not necessary to entertain this Writ Petition.

W.P.(C).No. 8156 of 2010

3

Without prejudice to the right of the petitioner to proceed before

the competent court, this Writ Petition is disposed of.

(K. M. JOSEPH)
Judge

(M.L. JOSEPH FRANCIS)
Judge
tm