IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16102 of 2007(P)
1. SHIRLY JOY, AGED 40 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. DISTRICT COLLECTOR, ERNAKULAM.
3. SUPERINTENDENT OF SURVEY, ERNAKULAM.
4. TAHSILDAR, KOTHAMANGALAM.
5. VILLAGE OFFICER, KOTHAMANGALAM.
6. EXECUTIVE ENGINEER, WATER AUTHORITY,
For Petitioner :SRI.PEEYUS A.KOTTAM
For Respondent :SRI.M.DINESH, SC, KWA
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :27/08/2008
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.16102 OF 2007
----------------------------------------
Dated this the 27th day of August, 2008
JUDGMENT
The petitioner is aggrieved by the proceedings under the
Kerala Land Conservancy Act to evict the petitioner from certain
properties in her possession, on the ground that the same is
Government land. At the time of admission, I had made it clear
that further proceedings pursuant to Ext.P4 shall only be after
measuring the property with notice to the petitioner. In
paragraph 7 of the counter affidavit filed on behalf of the 4th
respondent, it is stated thus:
“Further, as per the interim direction of this
Honourable Court, the Additional Tahsildar issued fresh
notice to the petitioner for measuring the property under
the supervision of the District Survey Superintendent,
Ernakulam on 7-6-2007 and any further proceedings
pursuant to Ext.P4 will be taken only after the fresh
measurement”.
In view of the same, I do not think that any further orders are
necessary in this writ petition except to direct the 4th respondent
W.P.(c)No.16102/08 2
to pass a fresh reasoned order, after hearing the petitioner
also, after the measurement. Ordered accordingly.
The writ petition is disposed of as above.
S. SIRI JAGAN, JUDGE
Acd