IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29821 of 2010(C)
1. PETCHIAMMAL, D/O. GURUSWAMY
... Petitioner
2. S.RAMAR, S/O. SARGUNAM, AGED 55 YEARS
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DISTRICT COLLECTOR, IDUKKI DISTRICT
3. THE TAHSILDAR, DEVIKULAM TALUK
For Petitioner :SRI.N.M.VARGHESE
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :29/10/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 29821 OF 2010 (c)
=====================
Dated this the 29th day of October, 2010
J U D G M E N T
Petitioners 1 and 2 claim that they are in possession of 4
cents and 3 cents of land respectively in Sy.No.912 of KDH Village
where according to them, they are residing with their families. It
is stated that by making Ext.P9 application to the 2nd respondent,
they sought assignment of the property to them in the light of
Ext.P8 Government Order. Orders on the application are not
passed and in the meantime, they expect coercive action to drive
them out of the property. It is with this grievance, the writ
petition is filed.
2. I heard the learned Government Pleader also on behalf
of the respondents.
3. If as stated by the petitioners, they have made
applications for assignment of properties, necessarily, it is a
matter for the 2nd respondent to consider.
4. Therefore, taking note of the case of the petitioners
that Ext.P9 application made by them is pending before the 2nd
respondent, without expressing anything on the merits of the
WPC No. 29821/10
:2 :
claim raised, I dispose of this writ petition directing the 2nd
respondent to consider the said application in the light of Ext.P8.
Orders on Ext.P9 shall be passed as expeditiously as possible, at
any rate within 3 months of production of a copy of this judgment
along with a copy of this writ petition. It is directed that until
orders are passed as above, status quo as on date in so far as the
land in possession of the petitioners shall be maintained.
Petitioners shall produce a copy of this judgment along with
a copy of this writ petition before respondents 2 and 3 for
compliance.
ANTONY DOMINIC, JUDGE
Rp