IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28081 of 2009(E)
1. V.RAVEENDRAN, VASANTHA BHAVAN,
... Petitioner
Vs
1. THE COMMISSIONER FOR LAND REVENUE,
... Respondent
2. THE REVENUE DIVISIONAL OFFICER,
3. THE OLAVANNA GRAMA PANCHAYAT,
4. BHARATHAN, S/O.LATE APPUTTY,
For Petitioner :SRI.K.JAJU BABU
For Respondent :SRI.R.SUDHISH
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :08/12/2009
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.28081 OF 2009
-------------------------------------------
Dated this the 8th day of December, 2009
JUDGMENT
1.A piece of land, over which the third respondent claims title, is
claimed by the 4th respondent to be in his possession. He
asserts that he is the lessee of the land. Facing eviction, he
has moved revision before the Land Revenue Commissioner.
That is pending. In the mean while, the third respondent gave
to the petitioner the right to collect coconuts from the land in
question in terms of Ext.P3 agreement. This writ petition is
filed by the contractor stating that he is not being permitted to
collect coconuts. The relevant portion of the interim order
issued at the stage of admission, on 7.10.2009, is as follows:
“There will be an interim order that the secretary
of the third respondent will have the coconuts
counted and inventory prepared accordingly.
Coconuts shall thereupon be released to the
petitioner subject to further orders. The panchayat
WPC.28081/09
2
will file counter affidavit since even if the 4th
respondent succeeds in the revision before the
Land Revenue Commissioner, the accounts may
have to be finally settled between the panchayat
and the 4th respondent, as the collection of coconuts
by the petitioner is in terms of the agreement
between him and the panchayat following auction”.
2.As of now, all that is required is that the Land Revenue
Commissioner concludes the revision pending at that end
within a reasonable time. The petitioner shall pay to the third
respondent the amounts for the coconuts he has collected in
terms of Ext.P3. The third respondent will settle the accounts
of the petitioner and dispose him off. With that, the third
respondent will permit the 4th respondent to collect the
coconuts on same terms as are contained in Ext.P3 regarding
rates and the final settlement between the 4th respondent and
the 3rd respondent would be governed by the decision that the
Land Revenue Commissioner would ultimately deliver on the
revision filed by the 4th respondent before that authority. It
WPC.28081/09
3
will be open to the panchayat to keep the contract between the
petitioner and the panchayat under suspended animation and
to be dependent on the final outcome of the revision. The
Land Revenue Commissioner will dispose of the revision
expeditiously, at any rate, within a period of four months. The
writ petition is ordered accordingly.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.11/12.