Citation : 2021 Latest Caselaw 9692 Ker
Judgement Date : 23 March, 2021
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE SATHISH NINAN
TUESDAY, THE 23RD DAY OF MARCH 2021 / 2ND CHAITHRA, 1943
WP(C).No.7365 OF 2021(U)
PETITIONER:
UMMUHABEEBA PALAYI, AGED 49 YEARS
W/O.NISSAMUDHEEN KANCHIRALA, KANHIRALA HOUSE, POST
MAMBAD, MALAPPURAM DISTRICT, PIN 676 542
BY ADVS.
SRI.K.M.SATHYANATHA MENON
SMT.KAVERY S THAMPI
RESPONDENTS:
1 THE CONVENER/ AGRICULTURAL OFFICER
LOCAL LEVEL MONITORING COMMITTEE, KRISHI BHAVAN,
MANJERI, MALAPPURAM DISTRICT, PIN 676 123
2 THE SUB COLLECTOR,PERINTHALMANNA, MALAPPURAM
DISTRICT, PIN 676 101
3 THE REVENUE DIVISIONAL OFFICER
REVENUE DIVISIONAL OFFICE, MINI CIVIL STATION, TIRUR,
MALAPPURAM DISTRICT, PIN 676 101
4 THE STATE OF KERALA
REP.BY ITS SECRETARY, DEPARTMENT OF REVENUE,
SECRETARIAT, THIRUVANANTHAPURAM 695 001.
BY GOVT. PLEADER SRI PAUL ABRAHAM VAKKANAL
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
23.03.2021, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
WP(C).No.7365 OF 2021(U)
2
JUDGMENT
Dated this the 23rd day of March 2021
Aggrieved by the inclusion of the property of the
petitioner in the draft Data Bank maintained under the
Kerala Conservation of Paddyland and Wetland Act (in
short, 'the Act'), the petitioner preferred an application
before the local level monitoring committee seeking
removal of the entry. The petitioner remitted the
necessary fee for obtaining satellite image and report
from Kerala State Remote Sensing and Environment Centre
(KSRSEC) and a report was obtained, which is a marked as
Ext P13 in the writ petition. Though the entry relating to
the petitioner's property was removed from the data bank,
it appears that the correction was set aside on the
direction of the 2nd respondent - Sub Collector.
Thereafter the data bank was published, including the
property of the petitioner. The order of the Sub
Collector is without authority and notice to the
petitioner, and hence is bad in law, contends the
petitioner.
WP(C).No.7365 OF 2021(U)
2. After hearing the learned counsel for the
petitioner as well as the learned Government Pleader, I am
of the opinion that interests of justice would be met if
the petitioner moves an application in form No.5 and the
3rd respondent, who is the competent authority, considers
the same and passes orders thereon taking note of Ext P13
report from KSRSEC.
Accordingly, the writ petition is disposed of
directing the petitioner to move an application in Form
No.5 prescribed under the Act before the 3 rd respondent,
and the 3rd respondent shall consider the same and pass
appropriate orders in the light of Ext P13 report of
KSRSEC as expeditiously as possible and at any rate
within a period of one month from the date of receipt of
the application.
Sd/-
SATHISH NINAN
JUDGE vdv WP(C).No.7365 OF 2021(U)
APPENDIX PETITIONER'S/S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE POSSESSION CERTIFICATE ISSUED IN FAVOUR OF THE PETITIONER DATED 23.10.2020 BY THE VILLAGE OFFICER, NARUKARA.
EXHIBIT P2 TRUE COPY OF THE APPLICATION DATED 14.6.2017 SUBMITTED BY THE PETITIONER TO THE 1ST RESPONDENT.
EXHIBIT P3 TRUE COPY OF THE APPLICATION FILED UNDER THE PRESCRIBED FORMAT BEFORE THE 1ST RESPONDENT DATED NIL ALONG WITH THE LOCATION SKETCH ISSUED BY THE VILLAGE OFFICER, NARUKARA.
EXHIBIT P4 TRUE COPY OF THE ACKNOWLEDGMENT CARD ACKNOWLEDGED BY THE OFFICE OF THE 1ST RESPONDENT.
EXHIBIT P5 TRUE COPY OF THE RECEIPT DATED 13.9.2017 ISSUED BY THE OFFICE OF THE 1ST RESPONDENT.
EXHIBIT P6 TRUE COPY OF THE JUDGMENT DATED 16.11.2020 IN W.P.(C) 24936/202O OF THIS HONOURABLE COURT.
EXHIBIT P7 TRUE COPY OF THE COVERING LETTER SUBMITTED BY THE PETITIONER TO THE 1ST RESPONDENT DATED 27.11.2020
EXHIBIT P8 TRUE COPY OF THE COMMUNICATION NO.MKB-
18/20-21 DATED 4.12.2020 ISSUED BY THE 1ST RESPONDENT TO THE PETITIONER
EXHIBIT P9 TRUE COPY OF THE COVERING LETTER SUBMITTED BY THE PETITIONER TO THE 1ST RESPONDENT DATED 7.12.2020
EXHIBIT P10 TRUE COPY OF THE COMMUNICATION NO.MKB-
18/20 DATED 29.12.2020 ISSUED BY THE 1ST RESPONDENT INTIMATING THE REJECTION OF EXT. P2 APPLICATION.
WP(C).No.7365 OF 2021(U)
BY THE BROTHER OF THE PETITIONER BEFORE THE 1ST RESPONDENT FOR OBTAINING THE COPY OF THE PROCEEDINGS OF SUB COLLECTOR, PERINTHALMANNA DATED 12.1.2021.
EXHIBIT P12 TRUE COPY OF THE PROCEEDINGS NO.S3
-249950/2019 DATED 24.12.2019 OF SUB COLLECTOR, PERINTHALMANNA SETTING ASIDE THE DECISION OF THE 1ST RESPNDENT.
EXHIBIT P13 TRUE COPY OF THE REPORT NO.A-
172/2015/KSREC/003030/21 FORWARDED BY THE KSREC PERTAINING TO PETITIONER'S PROPERTY.
EXHIBIT P14 TRUE COPY OF THE RELEVANT PAGE OF GAZETTE PUBLICATION WITH RESPECT TO FINALIZATION OF DATA BANK DATED 28.1.2021
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!