High Court Kerala High Court

Shri. Mundambra Shihab vs Government Of Kerala on 6 December, 2010

Kerala High Court
Shri. Mundambra Shihab vs Government Of Kerala on 6 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36226 of 2010(C)


1. SHRI. MUNDAMBRA SHIHAB S/O. MUHAMMED ALI
                      ...  Petitioner
2. SHRI. MUNDMBRA SABEEL, S/O. MUHAMMED ALI

                        Vs



1. GOVERNMENT OF KERALA, REPRESENTED
                       ...       Respondent

2. DISTRICT COLLECTOR, MALAPPURAM.

3. REVENUE DIVISIONAL OFFICER,

4. ADDITIONAL TAHSILDAR, ERNAD TALUK,

5. VILLAGE OFFICER, PERAKAMANNA VILLAGE,

                For Petitioner  :SRI.K.V.PAVITHRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :06/12/2010

 O R D E R
                      ANTONY DOMINIC, J.
                    ================
            W.P.(C) NOs. 36226 & 36227 OF 2010
            ==========================

          Dated this the 6th day of December, 2010

                         J U D G M E N T

Land Conservancy proceedings were initiated against the

petitioners ordering their eviction from the lands in their

possession. Their appeals were dismissed and against the

appellate orders, revisions have been filed along with the stay

petitions, copies of which are Exts.P3 and P4 in these writ

petitions. These are pending before the 2nd respondent.

Meanwhile, Ext.P5 orders have been issued for auctioning the

usufructs in the property. It is complaining of the above, the writ

petitions are filed.

2. Admittedly, revisions accompanied by stay petitions

are pending and therefore, at this stage, it is premature to have

issued Ext.P5.

3. Taking note of the above, the writ petitions are

disposed of directing the 2nd respondent to dispose of Ext.P3

revisions with notice to the parties and as expeditiously as

possible, at any rate within 4 weeks of production of a copy of this

judgment. It is directed that until orders are passed in the

WPC No.36226 & 36227/10
:2 :

revisions, further proceedings pursuant to Ext.P5 orders

mentioned above shall be kept in abeyance.

Petitioners shall produce a copy of this judgment along with

a copy of this writ petition before respondents 2 and 4 for

compliance.

ANTONY DOMINIC, JUDGE
Rp