High Court Kerala High Court

V.V.Varkey vs State Of Kerala on 5 October, 2010

Kerala High Court
V.V.Varkey vs State Of Kerala on 5 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24672 of 2010(H)


1. V.V.VARKEY, S/O.VARKEY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

3. THE TAHSILDAR, MEENACHIL TALUK,

                For Petitioner  :SRI.K.SHRIHARI RAO

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :05/10/2010

 O R D E R
                      ANTONY DOMINIC, J.

            ```````````````````````````````````````````````````````
                W.P.(C) No. 24672 of 2010 H
            ```````````````````````````````````````````````````````
              Dated this the 5th day of October, 2010

                           J U D G M E N T

Petitioner states that he is an old encroacher in the

puramboke land in Survey No.48/4 of Erattupetta village.

Pursuant to the directions of this Court in the judgment in

O.P.No.2069/1998, the second respondent issued Ext.P1

order dated 02-04-1998, permitting the petitioner to operate a

STD booth in 6 sq.metre of land at one of the extreme corner

of the puramboke land in survey No.48/4 of Erattupetta

village. Village Officer identified the land, demarcated and

handed over the same to the petitioner on lease. On that

basis, he set up the STD booth and was earning his

livelihood. While so, referring to Ext.P4 circular issued by the

first respondent on 29-08-2009, the Tahsildar issued Ext.P2,

stating that the occupation of the petitioner is impermissible

and called upon the petitioner to vacate the land. Thereupon,

he submitted Ext.P3 representation to the Tahsildar praying

WPC.24672/10
: 2 :

for recalling Ext.P2. Response was not forthcoming and,

therefore, this writ petition was filed.

2. In the meantime, petitioner also submitted Ext.P5

representation before the first respondent requesting to permit

him to continue the occupation of the land in question.

3. Contention raised by the counsel for the petitioner

is that Ext.P2 is issued mainly on the strength of Ext.P4.

Counsel contends that Ext.P4 is dated 9-08-2009, which is

long after the lease in question was granted to the petitioner,

and according to the learned counsel, Ext.P4 deals with future

assignments and that it will not affect occupations permitted

or leases granted prior thereto.

4. In my view, prima facie, counsel seems to be

justified in his submission. However, since the Government is

the authority which has issued Ext.P4, it is for the Government

to issue any clarification to Ext.P4, considering the

peculiarities of the facts involved.

5. Taking into account the above and also bearing in

WPC.24672/10
: 3 :

mind the pendency of Ext.P5 before the first respondent, it is

directed that the first respondent shall consider Ext.P5

representation filed by the petitioner and pass orders thereon,

as expeditiously as possible, at any rate, within three months

from the date of production of a copy of this judgment. In the

meanwhile, further proceedings pursuant to Ext.P4 will be

kept in abeyance.

6. Petitioner to produce a copy of this judgment and

writ petition before respondents 1 and 3 for compliance.

Writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
aks