IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18733 of 2010(N)
1. P.CHATHAPPA PODUVAL, S/O.E.P.RAMA
... Petitioner
2. THE REVENUE DIVISIONAL OFFICER (RDO),
3. THE THASILDAR, TALUK OFFICE,
Vs
1. THE DISTRICT COLLECTOR
... Respondent
For Petitioner :SRI.JAWAHAR JOSE
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :15/07/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No. 18733 of 2010
==================
Dated this the 15th day of July, 2010
J U D G M E N T
The petitioner applied for assignment of certain land in Periya
Village under the Kerala Land Assignment Act. The petitioner submits
that the application for assignment was filed as early as in 1974 and
although in 2006, after 31 years, it has been found that the petitioner
is eligible for assignment, no steps have been taken to complete the
proceedings and issue patta. The petitioner, therefore, seeks the
following reliefs:
“(i) Issue a writ or order direction, in the nature of mandamus
directing the 3rd respondent to issue patta to the petitioner within a
time frame to be fixed by this Hon’ble Court.
(ii) Declare that the petitioner is eligible for assignment of land as per
the provisions of Kerala Land Assignment Act, of an extent of 5
cents in Rs. No.200/1 of Periya village.”
2. The learned Government Pleader submits that the District
Collector would require some more time to complete the proceedings.
3. In the facts and circumstances of the case, this writ
petition is disposed of with a direction to the 1st respondent to
complete the proceedings for assignment of land to the petitioner, as
expeditiously as possible, at any rate, within two months from the date
of receipt of a certified copy of this judgment.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2