Friday, 05, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Alvin Medicare Private Ltd vs Revenue Divisional Officer/Sub ...
2024 Latest Caselaw 11848 Ker

Citation : 2024 Latest Caselaw 11848 Ker
Judgement Date : 3 May, 2024

Kerala High Court

Alvin Medicare Private Ltd vs Revenue Divisional Officer/Sub ... on 3 May, 2024

Author: Devan Ramachandran

Bench: Devan Ramachandran

                  IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                     PRESENT
                THE HONOURABLE MR. JUSTICE DEVAN RAMACHANDRAN
                                        &
                   THE HONOURABLE MR. JUSTICE EASWARAN S.
         FRIDAY, THE 3RD DAY OF MAY 2024 / 13TH VAISAKHA, 1946
                             WA NO. 632 OF 2024
                WP(C) NO.12506 OF 2024 OF HIGH COURT OF KERALA
APPELLANT/PETITIONER:

                ALVIN MEDICARE PRIVATE LTD.
                5/3429, 1ST FLOOR, C BLOCK, BABY MEMORIAL HOSPITAL,
                PUTHIYARA.P.O, KOZHIKODE, REPRESENTED BY ITS DIRECTOR,
                VINEETH ABRAHAM., PIN - 673004

                M.SASINDRAN
                JOGGY MATHUNNI


RESPONDENTS/RESPONDENTS:

    1           THE REVENUE DIVISIONAL OFFICER
                KOZHIKODE., PIN - 673001

    2           STATE OF KERALA, REPRESENTED BY SECRETARY TO GOVERNMENT
                REVENUE DEPARTMENT SECRETARIAT, THIRUVANANTHAPURAM.,
                PIN - 695001

 Addl. 3        THE VILLAGE OFFICER
                KASABA VILLAGE OFFICE, KOZHIKODE TALUK, KOZHIKODE
                DISTRICT - PIN - 673004

 Addl. 4        AGRICULTURAL OFFICER
                KRISHI BHAVAN, KOZHIKODE.P.O.        PIN - 673001

                (Addl.R3 and R4 are impleaded as per order dated
                03.05.2024 in I.A.No.1/2024)

                SR.GP.- C.S.SHEEJA


        THIS WRIT APPEAL HAVING COME UP FOR ADMISSION ON 03.05.2024,
ALONG    WITH    WA.628/2024,    634/2024,     THE   COURT   ON   THE   SAME   DAY
DELIVERED THE FOLLOWING:
 WA NO. 632 OF 2024 & con.cases.
                                     2




             IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                  PRESENT
          THE HONOURABLE MR. JUSTICE DEVAN RAMACHANDRAN
                                     &
               THE HONOURABLE MR. JUSTICE EASWARAN S.
     FRIDAY, THE 3RD DAY OF MAY 2024 / 13TH VAISAKHA, 1946
                            WA NO. 628 OF 2024
          WP(C) NO.12390 OF 2024 OF HIGH COURT OF KERALA
APPELLANT/PETITIONER:


             ALVIN MEDICARE PRIVATE LTD.,
             5/3429, 1ST FLOOR, C BLOCK, BABY MEMORIAL
             HOSPITAL, PUTHIYARA.P.O., KOZHIKODE, REPRESENTED
             BY ITS DIRECTOR, VINEETH ABRAHAM, PIN - 673004

             M.SASINDRAN
             JOGGY MATHUNNI


RESPONDENTS/RESPONDENTS:
    1     REVENUE DIVISIONAL OFFICER/SUB COLLECTOR
          KOZHIKODE,, CIVIL STATION, JUMA MASJID,
          ERANHIPPALAM, KOZHIKODE, PIN - 673020

     2       THE DISTRICT COLLECTOR, KOZHIKODE, WAYANAD ROAD,
             CIVIL STATION, ERANHIPPALAM, KOZHIKODE - 673020

     3       STATE OF KERALA, REPRESENTED BY SECRETARY TO
             GOVERNMENT, REVENUE DEPARTMENT, SECRETARIATE,
             THIRUVANANTHAPURAM, PIN - 695001

     4       THE VILLAGE OFFICER, KASABA VILLAGE OFFICE,
             KOZHIKODE TALUK, KOZHIKODE DISTRICT - 673001

     5       AGRICULTURAL OFFICER
             KRISHI BHAVAN, KOZHIKODE.P.O., KOZHIKODE - 673001

             (Addl.R4 and R5 are impleaded as per order dated
             03.05.2024 in I.A.No.1/2024)

            SR.GP.- SMT.C.S.SHEEJA
 WA NO. 632 OF 2024 & con.cases.
                                       3


      THIS    WRIT    APPEAL      HAVING   COME   UP   FOR   ADMISSION   ON
03.05.2024, ALONG WITH WA.632/2024 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 WA NO. 632 OF 2024 & con.cases.
                                     4




             IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                  PRESENT
          THE HONOURABLE MR. JUSTICE DEVAN RAMACHANDRAN
                                     &
               THE HONOURABLE MR. JUSTICE EASWARAN S.
     FRIDAY, THE 3RD DAY OF MAY 2024 / 13TH VAISAKHA, 1946
                            WA NO. 634 OF 2024
          WP(C) NO.12275 OF 2024 OF HIGH COURT OF KERALA
APPELLANT/PETITIONER:

             ALVIN MEDICARE PRIVATE LTD.,
             5/3429. 1ST FLOOR, C BLOCK, BABY MEMORIAL HOSPITAL
             PUTHIYARA P.O., KOZHIKODEREPRESENTED BY ITS
             DIRECTOR - VINEETH ABRAHAM, PIN - 673004

             M.SASINDRAN
             JOGGY MATHUNNI



RESPONDENT/RESPONDENTS:

     1       THE REVENUE DIVISIONAL OFFICER/ SUB COLLECTOR,
             KOZHIKODE CIVIL STATION JUMA MASJID, ERANHIPPALAM,
             KOZHIKODE, KERALA., PIN - 673020

     2       THE DISTRICT COLLECTOR, KOZHIKODE
             WAYANAD ROAD, CIVIL STATION, ERANHIPPALAM,
             KOZHIKODE, KERALA, PIN - 673020

     3       STATE OF KERALA,
             REPRESENTED BY SECRETARY TO GOVERNMENT,REVENUE
             DEPARTMENT,SECRETARIAT, THIRUVANANTHAPURAM, PIN -
             695001

     4       ADDL . R4 THE VILLAGE OFFICER
             KASABA VILLAGE OFFICE, KOZHIKODE TALUK, KOZHIKODE
             DISTRICT. PIN - 673001

     5       ADDL .R5 AGRICULTURAL OFFICER
             KRISHI BHAVAN, KOZHIKODE.P.O., KOZHIKODE   - 673001
 WA NO. 632 OF 2024 & con.cases.
                                       5




             (ADDL R4 and R5 IS IMPLEADED AS PER ORDER DATED
             3.5.2024 IN IA NO.1/24 ),

             SR.GP.- SMT.C.S.SHEEJA




      THIS    WRIT    APPEAL      HAVING   COME   UP   FOR   ADMISSION   ON
03.05.2024, ALONG WITH WA.632/2024 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 WA NO. 632 OF 2024 & con.cases.
                                          6


                                       JUDGMENT

[WA Nos.632/2024, 628/2024, 634/2024]

Devan Ramachandran, J.

The appellant - company is before us, asserting that the

time frame fixed by the learned Single Judge is excessive.

2. Smt.C.S.Sheeja - learned Senior Government Pleader,

however, submitted that more than 20,500 applications are still

pending; and that giving priority to one among them would set a

bad precedent. She added that the statutory enquiry will take

some time and hence that the appellant cannot seek any further

indulgence, particularly when they made the applications only in

February, 2024. She asserted that there is no urgency in these

cases because the documents in question, qua the appellant,

were all executed in the years 2015 and 2016.

3. Sri.M.Sasindran - learned counsel for the appellant,

however, submitted that not all the afore 20,500 and odd

applications are filed with urgency; and that in the case of his

client, they are awaiting clearance so as to have regularisation

for the expansion of a hospital. He submitted that this certainly

gives them a right to seek priority especially when the applicable

Statute fixes much lesser periods; and hence that the learned

Single Judge ought to have fixed a lesser time frame than what WA NO. 632 OF 2024 & con.cases.

has been done in the impugned judgments.

4. We must say upfront that, in normal circumstances, we

would be loathe in intervening with any direction given by the

learned Single Judge exercising discretionary powers. The time

frame fixed by the learned Judge in the impugned judgments is

certainly within that realm; but taking into account the specific

assertion of the appellant that there is an urgency involved on

account of the requirement of expansion of the hospital, we deem

it appropriate to grant limited relief to them; however, without in

any manner construing it to mean that the impugned judgments

are in error in any manner whatsoever. It is our firm opinion that

there is no error in the judgment, but taking into account the

peculiar circumstances involved, we deem it appropriate to grant

some relief.

5. Resultantly, the time frame fixed by the learned Single

Judge in the impugned judgments will stand modified to the

effect that the Village Officer will consider the applications, as

ordered therein, within a period of one month from the date of

receipt of a copy of this judgment; while final orders in terms of

law shall be issued by the RDO within a further period of six

weeks thereafter.

WA NO. 632 OF 2024 & con.cases.

Needless to say, the afore directions have been issued only

in the specific circumstances of these cases and cannot be taken

as to operate as a precedent even in analogous circumstances in

future.

Sd/- DEVAN RAMACHANDRAN JUDGE

Sd/- EASWARAN S. JUDGE stu

 
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 : MAIMS

 
 
Latestlaws Newsletter