Kerala High Court
Abdul Rahim P.H vs District Collector on 17 June, 2022
Author: T.R.Ravi
Bench: T.R.Ravi
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE T.R.RAVI
FRIDAY, THE 17TH DAY OF JUNE 2022 / 27TH JYAISHTA, 1944
WP(C) NO. 18138 OF 2022
PETITIONER:
ABDUL RAHIM P.H, AGED 63 YEARS,
S/O. HAMMED RAWTHER, VATTAKATHARAYIL HOUSE,
KOOTTIKKAL P.O,KANJIRAPPALLY,
KOTTAYAM DISTRICT, PIN - 686 514.
BY ADV V.M.KRISHNAKUMAR
RESPONDENTS:
1 DISTRICT COLLECTOR,
COLLECTORATE, KOTTAYAM, PIN - 686 002.
2 THE TAHSILDAR,
KANJIRAPPALLY TALUK OFFICE, MINI CIVIL STATION,
KANJIRAPPALLY, KOTTAYAM DISTRICT, PIN - 686 555.
3 TALUK SURVEYOR,
KANJIRAPPALLY TALUK OFFICE, MINI CIVIL STATION,
KANJIRAPPALLY, KOTTAYAM DISTRICT, PIN - 686 555.
4 VILLAGE OFFICER,
KOOTTIKKAL VILLAGE OFFICE, YENDAYAR,
KOOTTIKKAL, KOTTAYAM DISTRICT, PIN - 686 512.
SRI. BIMAL K. NATH, SR.GP.
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR
ADMISSION ON 17.06.2022, THE COURT ON THE SAME DAY
DELIVERED THE FOLLOWING:
W.P(C) No.18138 of 2022 2
T.R.RAVI, J.
------------------------------------------------
W.P(C) No.8138 of 2022
----------------------------------------------------
Dated this the 17th day of June, 2022.
JUDGMENT
The limited prayer made by the petitioner is for a direction for the 2nd respondent to consider and dispose of Ext.P6 representation regarding the survey and demarcation of the properties by the 3 rd and 4th respondents.
In the light of the limited prayer made in the writ petition, this writ petition is disposed of directing the 2 nd respondent to consider Ext.P6 representation and dispose of the same after hearing the petitioner and after conducting necessary survey, if found required.
The order shall be issued within four months from the date of receipt of a copy of this judgment.
Sd/-
T.R.RAVI, JUDGE
amk
W.P(C) No.18138 of 2022 3
APPENDIX OF WP(C) 18138/2022
PETITIONER'S EXHIBITS :
Exhibit P1 TRUE COPY OF THE BUILDING TAX RECEIPT
ISSUED BY KOOTTIKKAL GRAMA PANCHAYATH DATED 13.05.2022.
Exhibit P2 TRUE COPY OF THE RELEVANT PAGE OF THE RESOLUTION OF KOOTTIKKAL GRAMA PANCHAYATH NO. 14 OF 88/89 DATED 18.01.1988.
Exhibit P3 TRUE COPY OF THE SURVEY SKETCH NO. 667/20 FILED NO. 338 OF KANJIRAPPALLY TALUK, KOOTTIKKAL VILLAGE.
Exhibit P4 TRUE COPY OF APPLICATION DATED 05.02.2000 FILED BY THE PETITIONER BEFORE THE 4TH RESPONDENT.
Exhibit P5 VILLAGE OFFICER KOOTTIKKAL HAS FILED A REPORT DATED 12.03.2021 TO THE TAHSILDAR. Exhibit P6 TRUE COPY OF REPRESENTATION FILED BY THE PETITIONER BEFORE 2ND RESPONDENT DATED 26.05.2022.
Exhibit P7 TRUE COPY OF THE RECEIPT ISSUED BY THE 2ND RESPONDENT TO THE PETITIONER DATED 30.05.2022.