High Court Kerala High Court

Sarafuneesa vs The Revenue Divisional Officer on 4 March, 2008

Kerala High Court
Sarafuneesa vs The Revenue Divisional Officer on 4 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 4510 of 2008(J)


1. SARAFUNEESA,S/O. MUHAMMED
                      ...  Petitioner

                        Vs



1. THE REVENUE DIVISIONAL OFFICER
                       ...       Respondent

2. THE VILLAGE OFFICER

3. THE KARULAI GRAMA PANCHAYATH

4. THE STATE OF KERALA REPRESENTED BY

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :04/03/2008

 O R D E R
                               PIUS.C.KURIAKOSE, J.

                          - - - - - - - - - - - - - - - - - - - - -

                                  W.P.(c).No.4510 OF 2008

                      - - - - - - - - - - - - - - - - - - - - - - - - - -

                     Dated this the 4th  day of March, 2008


                                     JUDGMENT

It appears to me that the petitioner is voicing a genuine grievance.

She applied for permission from the Revenue Divisional Officer for

conversion of 5 cents of wet land from out of a total extent of 20 cents

belonging to her so that she could construct a residential house. The

application submitted by the petitioner was enquired through the

additional Tahsildar who in turn had facilitated a report from the

Karulai Village Officer. Going by the report-Ext.P5, the property of

the petitioner has been partially reclaimed and 15 coconut trees which

are atleast 20 years old do stand on the property. Village Officer has

recommended that the petitioners application be granted. Under the

impugned order – Ext.P7, the first respondent RDO has taken the view

that on account of the introduction of the Kerala Paddy Field Protection

Bill 2007 in the Assembly and since the terms of that bill, its provisions

become operative from 19th September 2007 it will not be possible for

WPC.No.4510/08 2

the first respondent to entertain the application especially since the

Government has in their letter 72497/07/Revenue dated 17/10/2007

issued such a direction.

2. I heard the submissions of Sri.Babu.S.Nair, counsel for the

petitioner and Sri.K.J.Mohammed Ansar, Government Pleader. The

petitioner’s application was submitted on 23/03/2006 much before the

day when Kerala Paddy Field Protection Bill 2007 was placed on the

floor of the Kerala Legislature. According to me, it is not just to reject

the petitioner’s application for conversion of a small portion of her

property for the purpose of putting up a residential building on the

reason of introduction of the Bill before the Assembly. Concededly the

enactment is yet to get the assent of the Governor.

3. I am of the view that on the facts and circumstances which

attend on this case, the first respondent should be directed to take an

early decision on the petitioner’s application relying on Ext.P5 report

submitted by the Village Officer which is based on local inspection and

pursuant to an enquiry with notice to the general public also. The

RDO himself ,it is seen, had inspected the site and found that the land

WPC.No.4510/08 3

is already converted as dry land and the construction of the foundation

of the building has been started. The submission of Sri.Babu.S.Nair is

that in view of the ensuing monsoon, the RDO should be directed to

take an early decision without waiting for the report from the

Agriculture Department.

The writ petition will stand allowed to the following extent:

Ext.P7 order of the Revenue Divisional Officer and Ext.P8

consequential order issued by the Secretary of the Panchayat are

quashed. The first respondent is directed to pass fresh orders on Ext.P1

application submitted by the petitioner, acting on the village officer’s

report-Ext.P5 without insisting on any report from the Agriculture

Department and without being influenced by the Kerala Paddy Field

Protection Bill 2007 and the Government letter No.72497/07/Revenue

dated 17/10/2007. Fresh orders as directed above shall be passed by

the first respondent at the earliest and at any rate within two weeks of

receiving a copy of this judgment.

PIUS.C.KURIAKOSE

JUDGE

sv.

WPC.No.4510/08 4