High Court Kerala High Court

Valluvambali Safiya vs The District Collector on 22 October, 2008

Kerala High Court
Valluvambali Safiya vs The District Collector on 22 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30894 of 2006(C)


1. VALLUVAMBALI SAFIYA, D/O. VALLUVAMBALI
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.R.RAJESH KORMATH

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :22/10/2008

 O R D E R
                         KURIAN JOSEPH, J.
                -----------------------------------------
               W.P(C) Nos.30894 & 30903 of 2006
                -----------------------------------------
             Dated this the 22nd day of October, 2008

                              JUDGMENT

The writ petitions are filed praying for reconveyance of the land

wrongly taken possession from the petitioners. In the former,

according to the petitioners such extent is 3 acres and in the latter it is

2.22 acres. The stand taken in the counter affidavit would indicate

that the land was mistakenly taken possession. However, there is

dispute with regard to the extent. There will be a direction to the first

respondent, District Collector, to take steps to fix the boundary of the

property in the light of the documents and referred to by the

petitioners in the writ petitions and other documents referred to in

paragraph 2 of the counter affidavit within a period of three months

from the date of receipt of a copy of this judgment. Based on the

survey thus conducted action will be taken to reconvey the land within

another one month.

The writ petitions are disposed of as above.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

———————————–

W.P(C) Nos.30894 &
30903 of 2006

———————————–

JUDGMENT

22nd October, 2008