Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Joseph vs Special Tahsildar
2021 Latest Caselaw 23640 Ker

Citation : 2021 Latest Caselaw 23640 Ker
Judgement Date : 30 November, 2021

Kerala High Court
Joseph vs Special Tahsildar on 30 November, 2021
               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                    PRESENT
             THE HONOURABLE MR. JUSTICE DEVAN RAMACHANDRAN
 TUESDAY, THE 30TH DAY OF NOVEMBER 2021 / 9TH AGRAHAYANA, 1943
                          WP(C) NO. 27115 OF 2021
PETITIONER:

              JOSEPH
              AGED 59 YEARS
              S/O. JOSEPH THURUTHUMALIL, THURUTHUMALIL HOUSE,
              ARPOOKARA, KOTTAYAM - 686008.
              BY ADVS.
              ANITHA MATHAI MUTHIRENTHY
              BASIL THOMAS
              MIDHUN S. KARUN


RESPONDENTS:

     1        SPECIAL TAHSILDAR
              (LAND TRIBUNAL) & THAHSILDAR (LAND RECORDS), OFFICE
              OF THE LAND TRIBUNAL, 2ND FLOOR, MINI CIVIL STATION
              AGALI, ATTAPADI, AGALI - 678581, PALAKKAD DISTRICT.
     2        VILLAGE OFFICER
              VILLAGE OFFICE, KARIMBA - II, KALLADIKODE, PALAKKAD
              DISTRICT, KERALA - 678596.




              SMT.K.AMMINIKUTTY .SR.G.P.



      THIS    WRIT   PETITION   (CIVIL)   HAVING   COME   UP   FOR   ADMISSION   ON

30.11.2021, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                      2



W.P.(C)No. 27115 of 2021




                           JUDGMENT

Dated this the 30th day of November, 2021.

The petitioner has approached this Court

asserting that a suo motu proceedings, bearing

S.M.No.192 of 2021, has been initiated against him by

the 1st respondent - Special Tahsildar (Land Tribunal);

and seeks that the same be directed to be disposed of

within a time frame to be fixed by this Court.

2. In response, the learned Senior Government

Pleader, Smt.K.Amminikutty, submitted that the afore

mentioned suo motu proceedings was initiated against

the petitioner only recently and therefore, that this writ

petition is premature.

3. When I hear the learned Senior Government

Pleader, as afore, it is without doubt this Court has been

ordering suo motu proceedings to be disposed of within

W.P.(C)No. 27115 of 2021

a time frame. That said, though this Court normally

fixes eighteen months time for the Competent Authority

to complete proceedings, I am of the view that in this

case it will be justified to expand it to twenty four

months, since the application of the petitioner has been

made only very recently.

Resultantly, this writ petition is ordered, directing

the 1st respondent to complete proceedings in

S.M.No.192 of 2021, after following due procedure and

after affording necessary opportunity of being heard to

the petitioner - as also any other interested person - as

expeditiously as is possible, but not later than twenty

four months from the date of receipt of a certified copy

of this judgment.

Sd/-

DEVAN RAMACHANDRAN JUDGE

Raj/01.12.2021.

W.P.(C)No. 27115 of 2021

APPENDIX OF WP(C) 27115/2021

PETITIONER EXHIBITS Exhibit P1 A TRUE COPY OF THE TAX RECEIPT DATED 02.08.2021.

Exhibit P2 A TRUE COPY OF THE RECEIPT ISSUED BY THE FIRST RESPONDENT DATED 07.10.2021. Exhibit P3 A TRUE COPY OF THE REPORT OF THE 2ND RESPONDENT DATED 29.07.2021.

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter