High Court Kerala High Court

S.K.Mamu vs The Tahsildar on 3 June, 2009

Kerala High Court
S.K.Mamu vs The Tahsildar on 3 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29979 of 2003(R)


1. S.K.MAMU, AGED 69 YEARS,
                      ...  Petitioner

                        Vs



1. THE TAHSILDAR, PALAKKAD TALUK,
                       ...       Respondent

2. VILLAGE OFFICER, PALAKKAD I VILLAGE,

3. SAIDUTTY, S/O.LATE EAPU, THANAVU,

                For Petitioner  :SRI.H.BADARUDDIN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :03/06/2009

 O R D E R
                          ANTONY DOMINIC, J.
                     -------------------------
                       W.P.(C.) No.29979 of 2003
               ---------------------------------
                 Dated, this the 3rd day of June, 2009

                             J U D G M E N T

Prayer sought in the writ petition is to quash Ext.P8 series of

notices and Ext.P9 proceedings of respondents 1 & 2. The

petitioner also seeks a direction to restrain the respondents from

evicting the petitioner from the land comprised in Survey No.3127/1

in Block No.77 of Palakkad Village unless and until the dispute of

title is settled by a Civil Court.

2. Briefly stated the facts of the case are that the petitioner

is in occupation of 5×4 sq.m. of land comprised in the aforesaid

survey number. He was issued Ext.P8 show cause notice, calling

upon him to vacate from the premises. Finally, by Ext.P8(2), after

hearing the petitioner, Ext.P8 was confirmed, and he was requested

to vacate from the premises. Later by Ext.P9, fine of Rs.200/- was

also imposed on the petitioner. It is challenging these proceedings,

the writ petition has been filed.

3. Grounds raised in the writ petition show that the claim of

WP(C) No.29979/2003
-2-

the petitioner is that, the alleged puramboke land is a part of his

patta land, and that even if, Government have any right, the same

has been lost by the law of prescription and continuous and

uninterrupted occupation.

4. Documents relied on by the petitioner to establish his

title over the property are Exts.P1 to P7. These are licences,

Municipality receipts, electricity bills etc. None of these documents,

even by implication, suggest that the petitioner has title over the

property. If that be so, on the materials produced, the claim of the

petitioner that this is a part of his patta land, cannot be accepted.

5. In the light of the averments made in the counter

affidavit filed by the 1st respondent with a positive assertion that the

land in question is a puramboke land, which was encroached upon

by the petitioner, this Court cannot grant any of the reliefs sought

for in the writ petition.

Therefore, the writ petition is only to be dismissed, and I do

so.

(ANTONY DOMINIC, JUDGE)
jg