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

Nazzar M.A vs The Special Tahsildar (Lr)
2022 Latest Caselaw 2199 Ker

Citation : 2022 Latest Caselaw 2199 Ker
Judgement Date : 24 February, 2022

Kerala High Court
Nazzar M.A vs The Special Tahsildar (Lr) on 24 February, 2022
               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                               PRESENT
          THE HONOURABLE MR. JUSTICE DEVAN RAMACHANDRAN
   THURSDAY, THE 24TH DAY OF FEBRUARY 2022 / 5TH PHALGUNA, 1943
                        WP(C) NO. 6182 OF 2022
PETITIONER:

          NAZZAR M.A.
          AGED 56 YEARS
          S/O. MUHAMMED SAHIB, TAJ MANZIL, KUZHALMANNAM, PALAKKAD
          DISTRICT, NOW RESIDING AT PLOT NO. 57, VENKITESA
          GARDENS, PALLIPURAM, PALAKKAD, PIN - 678006.

          BY ADV RAJESH SIVARAMANKUTTY



RESPONDENTS:

          THE SPECIAL TAHSILDAR (LR)
          PATTAMBI, OFFICE OF THE SPECIAL TAHSILDAR (LR),
          PATTAMBI, MINI CIVIL STATION, OTTAPALAM, PALAKKAD
          DISTRICT, PIN - 679104.


OTHER PRESENT:

          SMT. MABLE .C .KURIAN SR.G.P




     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
24.02.2022, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 WP(C) NO. 6182 OF 2022           2

                              JUDGMENT

The petitioner has approached this Court

asserting that a suo motu proceedings, bearing

S.M.No.224/2022, has been initiated against him by

the 1st respondent - Special Tahsildar (LR); 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.Mable C.Kurian, submitted that the afore

mentioned suo motu proceedings was initiated against

the petitioner only in February, 2022 and therefore,

that this writ petition is premature.

3. When I hear the learned Senior Government

Pleader as afore, it is without doubt that this Court

has been ordering suo motu proceedings to be disposed

of within 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.224/2022,, 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.

Though there is no specific averment regarding

the involvement of any Devaswom Board in the

S.M.Proceedings, it is made clear that if the

competent 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 MC/25.2

APPENDIX OF WP(C) 6182/2022

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE RECEIPT SHOWING THE SUO MOTO NUMBER AS S.M. NO.224/2022 DATED 10.02.2022 ISSUED FROM THE RESPONDENT.

 
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