IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6457 of 2009(B)
1. T.R.JAYAN, S/O.RAMAN NAIR,
... Petitioner
Vs
1. THE REVENUE DIVISIONAL OFFICER (RDO)
... Respondent
2. THE TAHSILDAR, MEENACHIL TALUK,
3. RAMAPURAM GRAMA PANCHAYATH & THE
4. THE SECRETARY TO GOVERNMENT, LOCAL
For Petitioner :SRI.K.REGHU KOTTAPPURAM
For Respondent :SRI.JOSE THOMAS (PALA)
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :02/04/2009
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 6457 OF 2009 (B)
=====================
Dated this the 2nd day of April, 2009
J U D G M E N T
Petitioner submits that he is the owner of the land covered
by Ext.P1. Although according to the petitioner, the land is a fully
developed garden land, in the revenue records, it is shown as
‘Nilam’. It is stated that he wanted to construct a building and he
applied under the Kerala Land Utilization Order, which is rejected
as per Ext.P8. It is stated that thereafter he made an application
under the Kerala Conservation of Paddy Land and Wet Land Act
2008, which according to the petitioner has been returned by
Ext.P9, directing him to produce the order passed by the Revenue
Divisional Officer. It is in these circumstances the writ petition is
filed.
2. Prima facie, it is seen that this is a case where the
Kerala Conservation of Paddy Land Wet Land Act is applicable. If
that be so, the procedure that is laid down in Section 5 has to be
complied with. Panchayat submits that the Committee is in place
and that it is for that Committee constituted by the Panchayat to
consider the matter and to make recommendation to the District
WPC 6457/09
:2 :
Level Committee for their final decision.
3. In view of the above, it is directed that it will be open
to the petitioner to make an application to the Committee
constituted as per Section 5(3)(1) of the Act. It is directed that if
an application is received as above, the Committee shall consider
the application in the light of the aforesaid provision and forward
the application of the petitioner to the District Level Committee
for its eventual decision under Section 9(1).
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp