IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 2808 of 2001(H)
1. PONNON DEVAKI
... Petitioner
Vs
1. THE TALUK LAND BOARD
... Respondent
For Petitioner :SRI.K.V.SOHAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :21/03/2007
O R D E R
KURIAN JOSEPH, J.
-------------------------------------
O.P. NO. 2808 OF 2001
---------------------------------------
Dated this the 21st day of March, 2007.
J U D G M E N T
This original petition is filed with the following prayers.
b) Issue a writ of mandamus or other appropriate writ or
order directing the respondents not to interfere with the
possession of the petitioner and her daughter with respect
to the property in R.S. 121 and 123/2 of Chavassery
Village in Tellicheery Taluk in the possession of the
petitioner as the ceiling land liable to be surrendered by
Prabhakaran Vazhunnavar.
c) Direct the first respondent not to take possession of any
portion of the land in R.S. 121 and 123/2 of Chavassery
Village in the direct possession of the petitioner and her
daughter until an enquiry is conducted and orders are
passed on Ext. P4 petition.
2. There will be a direction to the first respondent to consider
Exhibit P4 petition with notice to the petitioner and any other affected parties
and pass appropriate orders in accordance with law, if not already passed,
within a period of four months from date of production of a copy of this
judgment. Interim order passed by this Court will continue till such time.
This original petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp