High Court Kerala High Court

Sreekumar K. … vs The Taluk Surveyor on 8 October, 2010

Kerala High Court
Sreekumar K. … vs The Taluk Surveyor on 8 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26359 of 2009(L)


1. SREEKUMAR K. MUTTATHU(BHANUVILASAM),
                      ...  Petitioner

                        Vs



1. THE TALUK SURVEYOR, KOZHENCHERRY,
                       ...       Respondent

2. THE DISTRICT SUPERINTENDENT OF SURVEY,

3. THE TAHSILDAR, KOZHENCHERRY,

4. SMT. SREEJA MANOJ, BHANUVILASATHU

5. SRI. MANOJ KUMAR, KRISHNAVILASAM

                For Petitioner  :SRI.V.K.SUNIL

                For Respondent  :SRI.V.PHILIP MATHEW

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :08/10/2010

 O R D E R
                       ANTONY DOMINIC, J.
              --------------------------------------------------
                  W.P.(C) NO.26359 OF 2009(L)
              --------------------------------------------------
            Dated this the 8th day of October, 2010

                           J U D G M E N T

Petitioners and respondents 4 and 5 are immediate

relatives. It would appear that they are staying in their ancestral

house which was partitioned and the petitioners and respondents

are now staying in their respective partitioned portions.

Respondents 4 and 5 wanted the property to be surveyed and

accordingly Ext.P14 notice was issued. It was challenging Ext.P14

that the writ petition was filed.

2. By order dated 10th October, 2009, this court permitted

the survey to be conducted. Accordingly, survey was conducted

and the Surveyor’s report has been produced before this court

along with memo dated 9.2.2010 of the learned Government

Pleader. According to respondents 4 and 5, they were willing to

accept the report of survey produced along with memo dated

9.2.2010, but the petitioners raised objection against the report.

It is stated that, the objections thus raised led to the order dated

7.7.2010, where this court directed the Survey Superintendent to

consider the objections against the report of survey produced

WPC.No. 26359/09
:2 :

along with memo dated 9.2.2010. It is stated that accordingly a

fresh survey was conducted and the report is also seen filed.

3. In the light of these developments, all that is necessary

is to leave it open to the parties to approach the Survey

Superintendent to get copies of the survey sketch and the

second survey report and to apply for further orders based on the

survey reports that are now available or to seek legal remedies

against the reports if they are aggrieved.

Leaving open the parties to work out their remedies as

indicated above, the writ petition is closed.

(ANTONY DOMINIC)
JUDGE
vi/