Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Karunakaran vs The District Collector
2022 Latest Caselaw 4275 Ker

Citation : 2022 Latest Caselaw 4275 Ker
Judgement Date : 7 April, 2022

Kerala High Court
Karunakaran vs The District Collector on 7 April, 2022
               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                               PRESENT
          THE HONOURABLE MR. JUSTICE DEVAN RAMACHANDRAN
     THURSDAY, THE 7TH DAY OF APRIL 2022 / 17TH CHAITHRA, 1944
                       WP(C) NO. 13063 OF 2022
PETITIONER:

          KARUNAKARAN, AGED 68 YEARS,
          S/O. LATE KOTHA, PADANAYAKATHUKUNTIL,
          KEEZHMURI, P.O.KOPPAM, PATTAMBI TALUK,
          PALAKKAD DISTRICT, PIN-678706.

          BY ADV P.JAYARAM



RESPONDENTS:

    1     THE DISTRICT COLLECTOR, CIVIL STATION,
          PALAKKAD - 678 001.

    2     THE LAND TRIBUNAL/SPECIAL TAHSILDAR (LAND REFORMS),
          PATTAMBI, MINI CIVIL STATION, P.O.KANNIYAMPURAM,
          OTTAPALAM - 691 104.

    3     THE VILLAGE OFFICER, KOPPAM VILLAGE OFFICE,
          P.O.KOPPAM -679 307.

    4     STATE OF KERALA, REPRESENTED BY THE SECRETARY,
          DEPARTMENT OF REVENUE, GOVERNMENT SECRETARIAT,
          THIRUVANANTHAPURAM-695 001.

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


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
07.04.2022, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 WP(C) NO. 13063 OF 2022
                                      -2-

                               JUDGMENT

The petitioner, who is stated to be a senior

citizen of over 68 years in age, has approached this

Court alleging that, even though a suo motu

proceedings has been initiated against him by the 2nd

respondent - Land Tribunal/Special Tahsildar (Land

Reforms) and numbered as S.M.No.396/2022, further

action thereon has not been completed until now. The

petitioner, therefore, prays that the 2nd respondent be

directed to do so and issue appropriate final orders

thereon, within a time frame to be fixed by this

Court.

2. In response, the learned Senior Government

Pleader - Smt.K.Amminikutty, submitted that, if the

suo motu proceedings is still pending against the

petitioner, the same can be disposed of by the 2nd

respondent, within a period of eight months, taking

note of the fact that he is a senior citizen. She,

therefore, prayed that this writ petition be ordered

only on such terms.

WP(C) NO. 13063 OF 2022

3. When I consider the afore submissions, it is

ineluctable that if S.M.No.396/2022 is still pending

against the petitioner, then it will require to be

disposed of by the 2nd respondent within a period of

eight months.

4. I am fixing the afore time frame, even

though, in similar matters, it has been fixed as six

months, because the suo motu proceedings in this case

has commenced only recently.

Resultantly, this writ petition is ordered,

directing the 2nd respondent to complete proceedings in

S.M.No.396/2022, after following due procedure and

after affording necessary opportunity of being heard

to the petitioner - as also to any other

interested/affected persons - thus, culminating in an

apposite order thereon, as expeditiously as is

possible, but not later than eight months from the

date of receipt of a certified copy of this judgment.

Though there is no specific averment regarding

the involvement of any Devaswom Board in the suo motu

proceedings, it is made clear that if the competent WP(C) NO. 13063 OF 2022

Authority is to find so, then the said entity will

also be given an opportunity of being heard, while the

afore directed exercise is completed.

Sd/-

DEVAN RAMACHANDRAN JUDGE akv WP(C) NO. 13063 OF 2022

APPENDIX PETITIONER'S/S EXHIBITS:

EXHIBIT P1 TRUE COPY OF THE RECEIPT DATED 11.3.2022 IN SM 396/2022 ISSUED TO THE PETITIONER AND OTHERS FROM THE OFFICE OF THE SPECIAL TAHSILDAR (LAND REFORMS), PATTAMBI.

EXHIBIT P2 TRUE COPY OF THE CERTIFICATE DATED 3.3.2022 ISSUED TO THE PETITIONER AND OTHERS FROM VILLAGE OFFICE, KOPPAM, RECOMMENDING ISSUE OF PURCHASE CERTIFICATE.

RESPONDENT'S/S EXHIBITS : NIL.

//TRUE COPY// P.A. TO JUDGE

 
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