High Court Kerala High Court

V.V.Philip vs The Tahsildar on 9 April, 2010

Kerala High Court
V.V.Philip vs The Tahsildar on 9 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12802 of 2010(A)


1. V.V.PHILIP
                      ...  Petitioner
2. SOSAMMA PHILIP
3. MOLLY PHILIP
4. SHAJI PHILIP

                        Vs



1. THE TAHSILDAR, PALAKKAD.
                       ...       Respondent

2. THE REVENUE DIVISIONAL OFFICER,

3. THE ASSISTANT SUPERINTENDENT OF SURVEY,

4. THE VILLAGE OFFICER, PALAKKAD II VILLAGE

                For Petitioner  :SRI.JACOB SEBASTIAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :09/04/2010

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                 W.P.(C). No.12802/2010-A
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
            Dated this the 9th day of April, 2010

                      J U D G M E N T

The petitioners seek for a direction to the second

respondent to take a decision on Ext.P4 application filed

seeking for a re-classification of the property in re-

survey No.2370/1. It is pointed out that in the Village

records, it is mentioned wrongly as nanja. It is paramba

and, therefore, it is submitted that it cannot be

classified as wet land. The petitioners intend to

construct separate residential house in the property and

unless they are getting the classification changed, they

cannot get building permit. Therefore, there will be a

direction to the second respondent to take a decision on

Ext.P4 after hearing the fourth petitioner within a period

of six weeks. The petitioners will be entitled to rely

upon Exts.P3 and P6 which will be considered by the second

respondent.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

ms