Citation : 2021 Latest Caselaw 13052 Ker
Judgement Date : 18 June, 2021
WP(C) NO. 12013 OF 2021 1
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE T.R.RAVI
FRIDAY, THE 18TH DAY OF JUNE 2021 / 28TH JYAISHTA, 1943
WP(C) NO. 12013 OF 2021
PETITIONER:
V.A.ZUBAIR
AGED 68 YEARS
S/O. ABU HAJI, VALIYAKATH HOUSE, THAIKAD P.O.,
GURUVAYOOR, THRISSUR DISTRICT-680104.
BY ADVS.
P.K.SOYUZ
E.V.BABYCHAN
RESPONDENT:
1 THE REVENUE DIVISIONAL OFFICER/ SUB COLLECTOR,
RDO OFFICE, FORT KOCHI P.O., ERNAKULAM-682001.
2 THE AGRICULTURAL OFFICER,
KRISHI BHAVAN, KALAMASSERY MUNICIPALITY, KANGARAPADY,
VADACODE P.O., ERNAKULAM-682021.
3 THE VILLAGE OFFICER
THRIKKAKKARA NORTH VILLAGE, KOOJNAMTHAI, CHANGAMPUZHA
NAGAR P.O., ERNAKULAM-682033.
4 KERALA STATE REMOTE SENSING AND ENVIRONMENT CENTRE
(KSREC),
C BLOCK, VIKAS BHAVAN, THIRUVANANTHAPURAM-695033.
BY SRI PAUL ABRAHAM VAKKANAL, GOVT.PLEADER FOR R1 TO R3
SRI S.VISHNU CHEMPAZHANTHIYIL FOR R4
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
18.06.2021, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
WP(C) NO. 12013 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 4 th
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) 12013/2021
PETITIONER ANNEXURE
Exhibit P1 TRUE COPY OF THE LAND TAX RECEIPT DATED 04/09/2020.
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!