High Court Kerala High Court

Rajeesh Babu vs The Revenue Divisional Officer on 11 February, 2011

Kerala High Court
Rajeesh Babu vs The Revenue Divisional Officer on 11 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4432 of 2011(D)


1. RAJEESH BABU, S/O. C.R.BHAVADAS,
                      ...  Petitioner

                        Vs



1. THE REVENUE DIVISIONAL OFFICER,
                       ...       Respondent

2. VILLAGE OFFICER, VILLAGE OFFICE,

                For Petitioner  :SRI.BINOY VASUDEVAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :11/02/2011

 O R D E R
               P.R.RAMACHANDRA MENON, J.
                ----------------------------------------
                   W.P.(C)No.4432 OF 2011
           --------------------------------------------------
        Dated this the 11th day of February, 2011


                         J U D G M E N T

Petitioner is aggrieved of the delay on the part of the 1st

respondent in considering Ext.P2 application preferred by him

before the 1st respondent for clearance to construct a residential

building in the property covered by Ext.P1 title deed. According

to the petitioner, the said property is actually a dry land, though

the same has been described as ‘nilam’ in the revenue records.

It is in the said circumstances, that necessary application has

been preferred by the petitioner as contemplated in the relevant

provisions of law, which is sought to be acted upon through the

intervention of this Court.

2. Heard the learned Government Pleader as well, who

submits that the 1st respondent before whom Ext.P2 application

is pending has to consider first, whether the land is a ‘paddy

land’ or ‘wet land’ and only after ascertaining the actual nature

of the land, that further proceedings could be pursued as

provided under the relevant provisions of the Kerala Land

W.P.(C)No.4432 OF 2011
2

Utilization order.

3. After hearing both the sides, the writ petition is

disposed of, directing the 1st respondent to consider Ext.P2

application in accordance with law and in the light of the dictum

in Praveen v. Land Revenue Commissioner [2010 (2) KLT

617] and pass appropriate orders as expeditiously as possible, at

any rate within two months from the date of receipt of a copy of

this judgment.

P.R.RAMACHANDRA MENON
JUDGE
dmb