Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sahla vs The Revenue Divisional Officer, ...
2024 Latest Caselaw 31392 Ker

Citation : 2024 Latest Caselaw 31392 Ker
Judgement Date : 2 November, 2024

Kerala High Court

Sahla vs The Revenue Divisional Officer, ... on 2 November, 2024

                                             2024:KER:81541
          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                           PRESENT

            THE HONOURABLE MR. JUSTICE P.M.MANOJ

SATURDAY, THE 2ND DAY OF NOVEMBER 2024 / 11TH KARTHIKA, 1946

                   WP(C) NO. 37858 OF 2024

PETITIONER:
          SAHLA
          AGED 44 YEARS
          W/O. THAYYIL NOUSHAD, NEELAMBRA HOUSE,
          KARUVARAKKUNDU, KARUVARAKKUNDU P.O,
          MALAPPURAM DISTRICT, PIN - 676523


          BY ADV K.ABOOBACKER SIDHEEQUE


RESPONDENTS:
    1     THE REVENUE DIVISIONAL OFFICER, PERINTHALMANNA
          OFFICE OF THE REVENUE DIVISIONAL OFFICER,
          PERINTHALMANNA P.O, MALAPPURAM DISTRICT, PIN -
          679322

    2     THE VILLAGE OFFICER
          KARUVARAKKUNDU VILLAGE OFFICE, KARUVARAKKUNDU P.O,
          MALAPPURAM DISTRICT, PIN - 676523

    3     THE THAHASILDAR (LAND RECORDS)
          TALUK OFFICE, NILAMBUR TALUK, NILAMBUR P.O,
          MALAPPURAM DISTRICT, PIN - 679329


          SMT.K.AMMINIKUTTY.K,GOVERNMENT PLEADER

     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 02.11.2024, ALONG WITH WP(C).37873/2024, THE COURT ON THE
SAME DAY DELIVERED THE FOLLOWING:
 WP(C) Nos.37858 and 37873 of 2024

                                     2
                                                        2024:KER:81541




             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                    PRESENT

               THE HONOURABLE MR. JUSTICE P.M.MANOJ

   SATURDAY, THE 2ND DAY OF NOVEMBER 2024 / 11TH KARTHIKA,

                                     1946

                        WP(C) NO. 37873 OF 2024

PETITIONER:
          SULAFA
          AGED 35 YEARS
          W/O. MUHAMMED MUSTHAFA,
          RESIDING AT KARAKKULAYAN, PULVETTA P.O,
          KARUVARAKKUNDU, MALAPPURAM DISTRICT, PIN - 676523


             BY ADV K.ABOOBACKER SIDHEEQUE


RESPONDENTS:
    1     THE REVENUE DIVISIONAL OFFICER, PERINTHALMANNA
          OFFICE OF THE REVENUE DIVISIONAL OFFICER,
          PERINTHALMANNA P.O, MALAPPURAM DISTRICT, PIN -
          679322

     2       THE VILLAGE OFFICER
             KARUVARAKKUNDU VILLAGE OFFICE, KARUVARAKKUNDU
             P.O, MALAPPURAM DISTRICT, PIN - 676523

     3       THE THAHASILDAR (LAND RECORDS)
             TALUK OFFICE, NILAMBUR TALUK, NILAMBUR P.O,
             MALAPPURAM DISTRICT, PIN - 679329


             SMT.K.AMMINIKUTTY.K,GOVERNMENT PLEADER


      THIS     WRIT    PETITION      (CIVIL)   HAVING   COME   UP   FOR
ADMISSION ON 02.11.2024, ALONG WITH WP(C).37858/2024, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 WP(C) Nos.37858 and 37873 of 2024

                                    3
                                                       2024:KER:81541




                            P.M. MANOJ, J
                    -----------------------------------
            W.P.(C) Nos.37858 and 37873 of 2024
             ------------------------------------------------
           Dated this the 2nd day of November, 2024


                                JUDGMENT

The issues raised in both these writ petitions are similar;

hence, they are disposed of by a common judgment.

2. The petitioners are stated to be the owners of the

properties having various extents of land in Block No.155 of

Karuvarakkundu Village of Nilambur Taluk in Malappuram

District. It is stated that the properties are not included in the

data bank. Therefore it is an unnotified land as per the

provisions of the Kerala Conservation of Paddy Land and

Wetland Act 2008. Accordingly, for utilizing the said property for

commercial purposes, the petitioners have preferred Ext.P2

applications in Form-6 of the Kerala Conservation of Paddy Land

and Wetland Act and Rules, 2008, (for short, the Act and the

Rules) seeking permission to use the land for any other

purposes.

WP(C) Nos.37858 and 37873 of 2024

2024:KER:81541

3. The learned counsel for the petitioners submits that no

orders have been passed on the statutory applications so far.

4. I have heard learned counsel for the petitioners and the

learned Government Pleader.

5. On considering the limited nature of the prayer in these

Writ Petitions, I am of the considered opinion that Form 6

applications shall be given a logical conclusion. For that purpose,

I direct the 2nd respondent Village Officer to submit a report to

the 1st respondent with respect to the property in question

within a period of two months from the date of receipt of a

certified copy of this judgment. In the event of receipt of such

report, the 1st respondent, who is the authorised officer under

Section 2(XVA) of the Act, shall consider and pass appropriate

orders on Ext.P2 applications within a further period of five

months thereafter.

The writ petition is disposed of as above.

Sd/-

P.M.MANOJ JUDGE sss WP(C) Nos.37858 and 37873 of 2024

2024:KER:81541

APPENDIX OF WP(C) 37873/2024

PETITIONER EXHIBITS

Exhibit-P1 A TRUE COPY OF THE LAND TAX PAID RECEIPT DATED 15.04.2024 ISSUED BY THE SECOND RESPONDENT.

Exhibit-P2 A TRUE COPY OF THE APPLICATION (IN FORM NUMBER 6) DATED 22.10.2024 SUBMITTED BY THE PETITIONER BEFORE THE FIRST RESPONDENT U/S 27 A OF THE CONSERVATION OF PADDY LAND AND WET LAND ACT, 2008. WP(C) Nos.37858 and 37873 of 2024

2024:KER:81541

APPENDIX OF WP(C) 37858/2024

PETITIONER EXHIBITS

Exhibit-P1 A TRUE COPY OF THE LAND TAX PAID RECEIPT DATED 15.04.2024 ISSUED BY THE SECOND RESPONDENT.

Exhibit-P2 A TRUE COPY OF THE APPLICATION (IN FORM NUMBER 6) DATED 22.10.2024 SUBMITTED BY THE PETITIONER BEFORE THE FIRST RESPONDENT U/S 27 A OF THE CONSERVATION OF PADDY LAND AND WET LAND ACT, 2008.

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter