Citation : 2022 Latest Caselaw 9618 Ker
Judgement Date : 25 August, 2022
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE N.NAGARESH
THURSDAY, THE 25TH DAY OF AUGUST 2022 / 3RD BHADRA, 1944
WP(C) NO. 23926 OF 2022
PETITIONER:
BIJU A.D
AGED 49 YEARS
S/O DHARMAPALAN, PARAVATTANI
ARAYAMPARAMBIL HOUSE, OLLUKKARAP.O., THRISSUR
DISTRICT, PIN-680 005.
REPRESENTED BY POA HOLDER
SOORIAN, S/O KRISHNAN, AGED 72 YEARS,
EDAKKATTUPARAMBIL HOUSE, AYYANTHOLE
ARANATTUKARA, THRISSUR 680003
BY ADVS.
P.SAMSUDIN
MILAN RACHEL MATHEW
LIRA A.B.
M.ANUROOP
RESPONDENTS:
1 THE REVENUE DIVISIONAL OFFICER,THRISSUR,
FIRST FLOOR, CIVIL STATION, CIVIL LINES ROAD,
AYYANTHOLE, THRISSUR 680003
2 THE VILLAGE OFFICER,
AYYANTHOLE VILLAGE OFFICE, AYYATHOLE P.O,
THRISSUR TALUK, THRISSUR DISTRICT, PIN-680003.
SRI.SYAMANTHAK B S, GP
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR
ADMISSION ON 25.08.2022, THE COURT ON THE SAME DAY
DELIVERED THE FOLLOWING:
WP(C) NO.23926 OF 2022
2
JUDGMENT
Dated this the 25th day of August, 2022
The petitioner, who is owner of 3.82 Ares of property in
Block No.45 of Ayyanthole Village of Thrissur Taluk in Thrissur
District, has filed the writ petition seeking to direct the
1st respondent-Revenue Divisional Officer to consider Ext.P1
application and to pass orders thereon, within a time frame to
be fixed by this Court.
2. The petitioner states that he is owner in possession
of 3.82 Ares of land comprised in Survey Nos.1162/4-5 and
1162/4-6 of Ayyanthole Village of Thrissur Taluk in Thrissur
District. The land is garden land. It is not cultivated with paddy.
It is not fit for paddy cultivation either. However, the land is
described as paddy land in Revenue records.
3. The petitioner wants to use the land for other
purposes. Hence, the petitioner filed Ext.P1 application in
Form-6 before the Revenue Divisional Officer, invoking the WP(C) NO.23926 OF 2022
provisions of Rule 12(1) of the Kerala Conservation of Paddy
Land and Wetland Rules, 2008. The application was filed on
09.06.2022. The application has not been considered so far.
Unless the application is considered expeditiously, the petitioner
will be put to untold hardship and loss, contends the petitioner.
4. The Government Pleader representing the
respondents resisted the writ petition. The Government Pleader
controverted all material allegations made by the petitioner, in
the writ petition. The Government Pleader, however, submitted
that since the petitioner has invoked a statutory remedy under
the provisions of the Kerala Conservation of Paddy Land and
Wetland Rules, 2008, the application submitted by the petitioner
can be considered by the competent authority in accordance
with law, provided the application is received, is complete in all
respects and is supported by all necessary documents.
5. Heard the learned counsel for the petitioner and the
learned Government Pleader representing the respondents. WP(C) NO.23926 OF 2022
6. The property of the petitioner is said to be a dry land,
but it has been described as paddy land in Revenue records.
Rule 12(1) of the Kerala Conservation of Paddy Land and
Wetland Rules, 2008 provides for making applications for
changing the nature of land in Revenue records. The petitioner
has invoked the provisions of Rule 12(1) of the Rules, 2008 by
filing application in Form-6. It being a statutory application, the
Competent Authority is bound to consider the application and
pass orders thereon within a reasonable time.
The writ petition is therefore disposed of with a direction to
the 1st respondent-Revenue Divisional Officer to consider and
pass orders on Ext.P1 Form-6 application, if the same is
received supported by all requisite documents and paying
prescribed fee, if any, and to pass orders thereon in
accordance with law, within a period of three months.
Sd/-
N.NAGARESH JUDGE spk WP(C) NO.23926 OF 2022
APPENDIX OF WP(C) 23926/2022
PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE APPLICATION SUBMITTED BY THE PETITIONER BEFORE THE IST RESPONDENT DATED 09.06.2022.
RESPONDENT'S/S EXHIBITS : NIL
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!