IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2765 of 2010(U)
1. T.K.SAYED, S/O.ABDULLA, AGED 39 YEARS,
... Petitioner
2. C.P.BASHEER, S/O.MUHAMMED,
Vs
1. STATE OF KERALA,
... Respondent
2. THE DISTRICT COLLECTOR, WAYANAD.
3. THE KOTTATHARA GRAMA PANCHAYATH,
For Petitioner :SRI.GRASHIOUS KURIAKOSE
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :02/02/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.2765/2010-U
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 2nd day of February, 2010
J U D G M E N T
The petitioners are residing in Kambalakkad area in
Wayanad District. They are the President and Secretary of
a self help group working in that area. It is the
apprehension of the petitioners that about one acre of land
in Survey No.165/7, which was the part of the area acquired
by the Government for the purpose of Karapuzha Irrigation
Project and which is now being used as play ground for the
last ten years, will be utilised by the Government for
assignment to the members of schedule tribes. The
petitioners have submitted several representations to
retain that part of the area as a play ground itself as the
same is the only play ground available there. Ext.P3 is
the request of the Kottathathara Grama Panchayat submitted
before the District Collector, Wayanad for retaining the
said land as play ground and, Ext.P4 is a copy of the
resolution taken by the Grama Panchayat to move the
Government in the matter.
2. The learned Government Pleader on instructions
submitted that no decision has been arrived at to assign
the said area and, if the petitioners are having any
W.P.(C). No.2765/2010
-:2:-
grievances in the matter, they will have to move the
Government for appropriate orders.
3. It is evident from Ext.P4 resolution taken by the
Panchayat that they have requested the Government to allow
the area mentioned above to be retained as a play ground.
Therefore, the petitioners can also move the Government in
the matter and, if appropriate representation is filed
within a period of two weeks before the Government, the
same will be considered along with the request made by the
Panchayat within a further period of two months. The
petitioners will produce a copy of the writ petition along
with a copy of the Judgment for compliance.
The writ petition is disposed of as above. No costs.
(T.R. Ramachandran Nair, Judge.)
ms