High Court Kerala High Court

P.J.Thomas vs The Special Tahsildar (L.R) on 31 July, 2009

Kerala High Court
P.J.Thomas vs The Special Tahsildar (L.R) on 31 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6457 of 2008(R)


1. P.J.THOMAS, S/O.JOSEPH,
                      ...  Petitioner

                        Vs



1. THE SPECIAL TAHSILDAR (L.R)
                       ...       Respondent

2. THE DISTRICT COLLECTOR, ERNAKULAM.

3. THE VILLAGE OFFICER, PUTHENVELIKARA.

                For Petitioner  :SRI.KURIAN ANTONY EDASSERY

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :31/07/2009

 O R D E R
                              V.GIRI,J.
                       -------------------------
                    W.P ( C) No.6457 of 2009
                       --------------------------
                 Dated this the 31st July,2009

                         J U D G M E N T

Petitioner’s father was in possession of 2.61 acres of

land comprised in various survey numbers in

Puthenvelikara village. Petitioner came into possession of

the same on the death of his father. Ceiling proceedings

were initiated against one Sri.Mathew Paulo and others

and petitions were filed under Section 85 (8) of the

Kerala Land Reforms Act before the Taluk Land Board.

According to the petitioner, the Taluk Land Board found

that the land claimed by the petitioner is liable to

exempted as per Ext.P2 order. Petitioner then

approached the Land Tribunal for a certificate of

purchase. State preferred a revision against Ext.P2 order

of the Taluk Land Board. Revision was dismissed as per

Ext.P3. Petitioner’s grievance highlighted in the writ

petition is that steps are not taken by the Land Tribunal,

under Section 72 B of the Land Reforms Act.

W.P ( C) No.6457 of 2009
2

2. Learned counsel for the petitioner submits that

now, after the filing of the writ petition, steps have been

initiated by the Taluk Land Board. In such circumstances,

the Land Tribunal, the 1st respondent shall pass final

orders relating to the request made by the petitioner for a

certificate of purchase, within six months from the date of

receipt of a copy of this judgment.

Writ petition is disposed of as above.

(V.GIRI,JUDGE)
ma

W.P ( C) No.6457 of 2009
3

W.P ( C) No.6457 of 2009
4