High Court Kerala High Court

N.Sankara Pillai vs State Of Kerala Represented By The on 31 January, 2011

Kerala High Court
N.Sankara Pillai vs State Of Kerala Represented By The on 31 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32619 of 2008(G)


1. N.SANKARA PILLAI, KURUPPAM MADOM,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. DISTRICT COLLECTOR, ALAPPUZHA.

3. REVENUE DIVISIONAL OFFICER, CHENGANNUR,

4. TAHSILDAR, TALUK OFFICE, CHENGANNUR,

5. VILLAGE OFFICER, KURATTISSERY VILLAGE,

6. SECRETARY, MANNAR GRAMA PANCHAYATH,

7. SREEMUTHARAMMA DEVI TEMPLE DEVASWOM,

                For Petitioner  :SRI.GEORGE VARGHESE(PERUMPALLIKUTTIYIL)

                For Respondent  :SRI.P.P.THAJUDEEN, SC, K.S.E.B

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :31/01/2011

 O R D E R
                      ANTONY DOMINIC, J.
                        -------------------------
                    W.P (C) No.32619 of 2008
                        --------------------------
               Dated this the 31st January, 2011

                          J U D G M E N T

Non-implementation of Ext.P7 order led the

petitioner to file this writ petition.

2. According to the petitioner, the 7th respondent

made certain un-authorised constructions in the

puramboke land and that the same was liable for eviction.

He made Ext.P5 representation in this behalf before the

2nd respondent. No steps were taken on Ext.P5. At that

stage, petitioner approached this Court by filing W.P (C)

No.1735/2008. That writ petition was disposed of by

Ext.P6 judgment rendered on 15th January, 2008 directing

that a decision on the representation shall be taken by the

Revenue Divisional Officer.

3. Accordingly, the Revenue Divisional Officer

inspected the land , heard the parties and passed Ext.P7

order on 30.5.2008. This order says that unauthorised

structures made by the 7th respondent in 3.30 ares of

puramboke land was liable to be evicted. The Tahsildar,

Chengannur, the 4th respondent, was directed to take

W.P (C) No.32619 of 2008
2

appropriate action under the Kerala Land Conservancy Act.

In this writ petition what is complained of by the petitioner

is that not only further action based on Ext.P7 was not

initiated but also the 7th respondent is continuing further

constructions.

4. Notice has been served on the 7th respondent.

But no counter affidavit has been filed on their behalf. In

the counter affidavit filed by the respondent No.3, the

Revenue Divisional Officer, who was issued Ext.P7 he says

that unauthorised structures are liable to be demolished

and occupants to be evicted. However, nothing has been

mentioned about the steps that the Tahsildar has taken

pursuance to the directions in Ext.P7 order. Obviously

there has been abdication of duty not only by the 3rd

respondent but also by the 4th respondent. In such

circumstances, petitioner is justified in his complaint.

5. Therefore, I direct that on production of a copy

of this judgment, respondents 3 and 4 will ensure that steps

are taken for the appropriate implementation of Ext.P7

order passed by the 3rd respondent. It is directed that

W.P (C) No.32619 of 2008
3

unauthorised occupants from 3.30 ares of land mentioned

in Ext.P7 will be evicted and possession will be resumed by

the aforesaid respondents, at any rate, within six weeks of

production of a copy of this judgment along with a copy of

the writ petition.

Writ petition is disposed of as above.

Sd/-

ANTONY DOMINIC
JUDGE
ma
/True copy/ P.A to Judge