IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12300 of 2009(F)
1. SAFIA, W/O.YOONUS KUNJU,
... Petitioner
Vs
1. THE TAHSILDAR,
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE VILLAGE OFFICER,
4. THE REVENUE DIVISIONAL OFFICER,
For Petitioner :SRI.KRISHNADAS P. NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :13/07/2009
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.12300 of 2009
--------------------------
Dated this the 13th July,2009
J U D G M E N T
Petitioner, who claims to be an owner in possession
of 1.90 Acres of land, is aggrieved that the land tax in
relation to the same has not been accepted by the
respondents. Respondents have taken a stand that the
patta issued in the name of the petitioner was cancelled
and this fact is intimated to the petitioner’s husband as
per Exhibit-P5. Petitioner has preferred Exhibit-P6
revision against the cancellation of the patta.
2. Learned Government Pleader submits that
Exhibit-P6 is addressed to the Revenue Divisional
Officer. The District Collector is the competent authority
under Rule 7 of the High Range Colonisation Scheme
Rules, 1968
Accordingly, the 4th respondent shall forward
Exhibit-P6 to the District Collector within four weeks
from the date of receipt of a copy of this judgment.
W.P ( C) No.12300 of 2009
2
District Collector shall proceed to dispose of the same
within three months thereafter. Land tax shall be accepted
subject to the decision to be taken on Exhibit-P6 revision.
Writ petition is disposed of as above.
(V.GIRI,JUDGE)
ma
W.P ( C) No.12300 of 2009
3
W.P ( C) No.12300 of 2009
4