Sobhana vs M.V.Thankappan on 29 August, 2006

0
44
Kerala High Court
Sobhana vs M.V.Thankappan on 29 August, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP No. 757 of 2006(W)


1. SOBHANA, W/O. LATE SUNDARESAN,
                      ...  Petitioner
2. RISHIMON, S/O. LATE SUNDARESAN,

                        Vs



1. M.V.THANKAPPAN,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

3. THE COMMISSIONER OF LAND REVENUE,

4. THE DISTRICT COLLECTOR,

                For Petitioner  :SRI.G.BHAGAVAT SINGH

                For Respondent  :SRI.C.RAJENDRAN

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :29/08/2006

 O R D E R
                                 S. SIRI JAGAN
                                  --------------------
                            R.P. NO. 757 OF 2006
                                           IN
                         W.P.(C) NO. 13850/2006 W
                         -------------------------------------
               Dated this the 29th  day of August, 2006


                                     O R D E R

The petitioners in this review petition are respondents 4 & 5 in

W.P.(C) No. 13850/06, which I had disposed of by my judgment

dated 29/05/2006, directing the District Collector, Kollam to consider

and pass appropriate orders on Ext.P2 representation filed by the 1st

respondent herein. The judgment was passed without issuing notice

to the petitioners in the review petition, since only a direction to

dispose of the 1st respondent’s representation was made in the

judgment. Now the petitioners in the review petition states that this

question was earlier concluded by a decision of this Court in W.P.(C)

No. 12761/93 which resulted in the resurvey authorities taking

proceedings culminating in Annexure-I field map. This fact was

intimated to the predecessor in interest of the petitioners, Shri. R

Sunderesan, as per Annexure III. The petitioners in the review

petition therefore submit that the representation filed by the 1st

R.P. NO. 757 OF 2006 IN W.P.(C) NO. 13850/2006 W

(2)

respondent before the District Collector was not maintainable, since

the matter was finally decided pursuant to the judgment of this court

in O.P. No. 12761/93. The petitioners in the review petition submit

that they did not have an opportunity to present all these facts before

the court while passing the impugned judgment since notices were

not issued to them.

2. I have heard the learned counsel for the petitioner,

learned counsel for the 1st respondent as also the learned

Government Pleader.

3. It is true that the judgment was rendered by me without

issuing notice to the petitioners in the review petition. However, I do

not think that it is necessary to review my judgment because of that,

in view of the orders I propose to pass in this review petition. It was

admitted before me by both sides that the District Collector has not

passed any orders pursuant to my directions in the impugned

judgment. I also find that the District Collector has filed I.A. No.

R.P. NO. 757 OF 2006 IN W.P.(C) NO. 13850/2006 W

(3)

10210/06 for extension of time to comply with the directions in the

judgment. Of course even the period requested for by the District

Collector is also over. Whatever that be, I direct that before passing

final orders on Ext.P2 pursuant to my directions in the impugned

judgment, the District Collector, Kollam shall hear the petitioners in

the review petition, who are respondents 4 & 5 in the writ petition,

also. The petitioners in the review petition would be entitled to raise

all their contentions including the maintainability of Ext.P2

representation which is based on the judgment of this Court in O.P.

No. 12761/93 and the binding nature of the proceedings initiated

pursuant thereto. The District Collector shall pass final orders within

one month from the date of receipt of this Order after hearing both

sides. If in the meantime, the Collector posts the matter for hearing,

the 1st respondent in this review petition shall inform the Collector

about the orders passed in the review petition, if the petitioners in the

review petition are unable to place a certified copy of this Order

before the District Collector prior to such posting. With the above

clarification, the review petition is disposed of.

R.P. NO. 757 OF 2006 IN W.P.(C) NO. 13850/2006 W

(4)

(S.SIRI JAGAN, JUDGE)

jg

LEAVE A REPLY

Please enter your comment!
Please enter your name here