Citation : 2021 Latest Caselaw 12922 Ker
Judgement Date : 14 June, 2021
WP(C) NO. 11891 OF 2021 1
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE T.R.RAVI
MONDAY, THE 14TH DAY OF JUNE 2021 / 24TH JYAISHTA, 1943
WP(C) NO. 11891 OF 2021
PETITIONER:
V.A.ZUBAIR
AGED 68 YEARS
S/O ABU HAJI, VALIYAKATH HOUSE, THAIKAD P.O.,
GURUVAYOOR, THRISSUR DISTRICT, PIN-680 104.
BY ADVS.
P.K.SOYUZ
E.V.BABYCHAN
RESPONDENTS:
1 THE REVENUE DIVISIONAL OFFICER/SUB COLLECTOR
RDO OFFICE, FORT KOCHI P.O., ERNAKULAM,
PIN-682 001.
2 THE AGRICULTURAL OFFICER,
KRISHI BHAVAN, KALAMASSERY MUNICIPALITY,
KANGARAPADY VADACODE P.O., ERNAKULAM, PIN-682 021.
3 THE VILLAGE OFFICER, THRIKKAKARA NORTH VILLAGE,
KOONAMTHAI, CHANGAPUZHA NAGAR P.O., ERNAKULAM,
PIN-682 033.
4 THE DIRECTOR, KERALA STATE REMOTE SENSING AND
ENVIRONMENT CENTRE (KSREC),
C BLOCK, VIKAS BHAVAN,
THIRUVANANTHAPPURAM-695 033.
R1 TO R3 BY GOVT.PLEADER SRI PAUL ABRAHAM VAKKANAL
R4 BY SRI S.VISHNU CHEMPAZHANTHIYIL
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
14.06.2021, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
WP(C) NO. 11891 OF 2021 2
JUDGMENT
The writ petition has been filed praying for a direction to the 1 st
respondent to dispose of Ext.P3 application after obtaining a report from
the 4th respondent and in accordance with the law laid down by this
Court in the decisions reported in Adani Infrastructures and
Developers Pvt.Ltd. v. State of Kerala [2014 (1) KLT 774] and Lalu
v. State of Kerala [2020 (5) KLT 712] and to make necessary
corrections in the data bank of Kalamassery Municipality.
2. Heard both sides.
3. The application produced shows that the same has been
received by the 1st respondent. In the above circumstances, the writ
petition is disposed of directing the 1 st respondent to obtain a report
from the 4th respondent and other necessary authorities and dispose of
Ext.P3 application in the light of the judgments referred above.
Needless to say that the petitioner shall pay the necessary fee and also
submit the required documents when the same are called for. Orders
shall be passed within a period of three months from the date of receipt
of a certified copy of this judgment.
Sd/-
T.R.RAVI JUDGE dsn
APPENDIX OF WP(C) 11891/2021
PETITIONER'S EXTS:
Exhibit P1 TRUE COPY OF THE LAND TAX RECEIPT DATED 03.09.2020.
Exhibit P2 TRUE COPY OF THE RELEVANT PAGES OF THE DATA BANK.
Exhibit P3 TRUE COPY OF THE APPLICATION IN FORM NO.5 DATED 12.03.2021.
Exhibit P4 TRUE COPY OF THE CIRCULAR NO.REV-
P1/55/2020 REVENUE (P) DEPARTMENT DATED 30.04.2020.
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!