High Court Kerala High Court

Pushkaran K. vs The Commissioner Of Land Revenue on 13 September, 2010

Kerala High Court
Pushkaran K. vs The Commissioner Of Land Revenue on 13 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25656 of 2010(F)


1. PUSHKARAN K., PANAYIL VEEDU,
                      ...  Petitioner
2. INDIRA.K., W/O.PUSHKARAN K.,

                        Vs



1. THE COMMISSIONER OF LAND REVENUE,
                       ...       Respondent

2. KERALA LOK AYUKTA,

3. THE DISTRICT COLLECTOR,

4. THE TAHSILDAR, LAND ASSIGNMENT,

5. VILLAGE OFFICER, PATTOM VILLAGE,

6. RAMACHANDRAN NAIR, T.C. 2/3392,

7. VALSALA, D/O.RAMACHANDRAN NAIR,

                For Petitioner  :SRI.K.A.JALEEL

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :13/09/2010

 O R D E R
                        ANTONY DOMINIC, J.

              ```````````````````````````````````````````````````````
                     W.P.(C) No. 25656 of 2010 F
              ```````````````````````````````````````````````````````
              Dated this the 13th day of September, 2010

                             J U D G M E N T

Prayer sought in this writ petition is for an expeditious

disposal of Ext.P5 appeal in which Ext.P6 stay petition is also

pending.

2. According to the petitioner, he is in possession of 8.5

cents of land of which 2.5 cents is puramboke. It is stated that

despite his long possession, by Ext.P3 order of the District

Collector, steps were ordered to be taken to assign the 2.5 cents

of land in favour of respondents 6 and 7. Against the said order,

petitioner filed Ext.P5 appeal before the first respondent, which is

pending. During the pendency of the appeal, steps were taken to

assign the land as directed in Ext.P3. It was in these

circumstances, this writ petition was filed.

3. According to the petitioner, after the filing of this writ

petition, he has also filed Ext.P6 stay petition which has been

acknowledged by the first respondent as per Ext.P6(a). The

petitioner complains that despite the pendency of Exts.P5 and P6,

since steps are being continued for assigning the land as directed

WPC.25656/2010
: 2 :

in Ext.P3, this Court should direct the respondents not to assign

the land in question.

4. Since the statutory appeal as evidenced by Ext.P5 is

pending, it is necessary that the first respondent should dispose of

the said appeal. This the first respondent shall do with notice to

the petitioner and respondents 6 and 7, as expeditiously as

possible, at any rate, within six weeks from the date of receipt of

copy of this judgment. In the meanwhile, all further proceedings

pursuant to Ext.P3 shall be kept in abeyance.

5. Petitioner shall produce copy of this judgment along

with copy of the writ petition before the first respondent for

compliance.

The writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
aks