High Court Kerala High Court

Thamarath Mohamad @ Bapputty Haji vs Kunjathutty @ Immu on 14 October, 2010

Kerala High Court
Thamarath Mohamad @ Bapputty Haji vs Kunjathutty @ Immu on 14 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29701 of 2010()


1. THAMARATH MOHAMAD @ BAPPUTTY HAJI,
                      ...  Petitioner

                        Vs



1. KUNJATHUTTY @ IMMU,
                       ...       Respondent

2. VYSIAR AMINA, D/O.VYSIAR HAMSA HAJI,

3. ALI, KARIVATTOM VILLAGE,

4. VYSIAR MUHAMMED,

5. THE STATE OF KERALA,

6. THE LAND TRIBUNAL,

                For Petitioner  :SRI.P.VISWANATHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :14/10/2010

 O R D E R
                       ANTONY DOMINIC, J.

             ```````````````````````````````````````````````````````
                 W.P.(C) No. 29701 of 2010 K
             ```````````````````````````````````````````````````````
              Dated this the 14th day of October, 2010

                            J U D G M E N T

Challenge in the writ petition is against Ext.P1

order passed by the Land Tribunal.

2. Admittedly, Kerala Land Reforms Act itself provides

for an appellate remedy against an order in the nature of

Ext.P1. However, it is contended that Ext.P1 order cannot be

treated as one passed under Section 72(5) of the Kerala Land

Reforms Act and, therefore, appellate remedy is not available.

Although the learned counsel for the petitioner made all

endevours to show that the appeal is not maintainable, still I

am not in a position to accept the said contention. Therefore,

the writ petition is only to be dismissed and I do so.

3. Learned counsel then pleaded that having regard

to the fact that the writ petition was pending before this Court

till now, and as the appeal period prescribed has expired in

the meanwhile, petitioner may be permitted to file an appeal.

WPC.29701/10
: 2 :

4. This writ petition filed before this Court on 23-12-

2009 and was pending till date. Therefore, it is only

appropriate that the petitioner should be permitted to file an

appeal. Accordingly, it is directed that if an appeal against

Ext.P1 is filed within three weeks from today, that will be

entertained and disposed of by the appellate authority, in

accordance with law.

Writ petition is disposed of as above.

Sd/-

(ANTONY DOMINIC, JUDGE)
aks

// True Copy //

P.A. To Judge