Citation : 2025 Latest Caselaw 12296 Ker
Judgement Date : 15 December, 2025
2025:KER:96649
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
MONDAY, THE 15TH DAY OF DECEMBER 2025 / 24TH AGRAHAYANA, 1947
WP(C) NO. 41149 OF 2024
PETITIONER/S:
SUGEESHA SURESH,
AGED 44 YEARS
D/O. M.SURESH KUMAR, MANIKKOTH HOUSE, CHIRAKKAL P.O,
KANNUR, PIN - 670011
BY ADVS.
SRI.BOBY THOMAS
SHRI.WINSTON K.V
RESPONDENT/S:
1 THE REVENUE DIVISIONAL OFFICER, THALIPARAMBA,
OFFICE OF THE REVENUE DIVISIONAL OFFICER, THALIPARAMBA,
KANNUR, PIN - 670141
2 AGRICULTURAL OFFICER,
KRISHI BHAVAN, CHIRAKKAL, KANNUR, PIN - 670011
GP, SMT. PREETHA K.K
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
15.12.2025, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
WP(C) NO. 41149 OF 2024 2
2025:KER:96649
P.V.KUNHIKRISHNAN, J.
---------------------------------------------
WP(C) NO. 41149 OF 2024
------------------------------------------------------
Dated this the 15th day of December, 2025
JUDGMENT
The above Writ Petition (C) is filed with the following prayers:
"I. Quash Exhibit P2 issuing a writ in the nature of certiorari;
II. Direct the first respondent to delete 3.04 Ares of land comprised in Block No.170, Re-survey No.96/188, Chirakkal Village, Kannur Taluk & District from the data bank for the area;
III. Direct the first respondent to consider and pass fresh orders on the application for correction of the mistake in the data bank submitted by the petitioner adhering to the relevant statutory provisions and government orders;
IV. Declare that 03.04 Ares of land comprised in Block No.170, Re-survey No.96/188, Chirakkal Village, Kannur Taluk & District is not a land to be included in the data bank for the area;
V. To dispense with the production of the English translation of Exhibits which are in vernacular language; and VI. Issue such other writ, order or direction as this Hon'ble court deems fit and proper in the circumstances of the case."
[SIC]
2. The petitioner is aggrieved by the order passed by the
1st respondent rejecting the Form-5 application submitted by her under
the Kerala Conservation of Paddy Land and Wetland Rules, 2008 ('Rules',
for brevity). The main grievance of the petitioner is that the authorised
officer has not considered the contentions of the petitioner.
3. Heard the learned counsel for the petitioner and the
learned Government Pleader.
4. This Court perused the impugned order. I am of the
considered opinion that the authorised officer has failed to comply with
2025:KER:96649 the statutory requirements. The impugned order was passed by the
authorised officer solely based on the report of the Agricultural Officer.
Even though, KSREC report is available, the same is not properly
considered by the authorised officer. There is no independent finding
regarding the nature and character of the land as on the relevant date by
the authorised officer. Moreover, the authorised officer has not
considered whether the exclusion of the property would prejudicially
affect the surrounding paddy fields.
5. This Court in Muraleedharan Nair R v. Revenue
Divisional Officer [2023 (4) KHC 524], Sudheesh U v. The Revenue
Divisional Officer, Palakkad [2023 (2) KLT 386], and Joy K.K. v. The
Revenue Divisional Officer/Sub Collector, Ernakulam [2021 (1) KLT
433], observed that the competent authority is obliged to assess the
nature, lie and character of the land and its suitability for paddy
cultivation as on 12.08.2008, which are the decisive criteria to determine
whether the property merits exclusion from the data bank. The impugned
order is not in accordance with the principle laid down by this Court in
the above judgments. Therefore, I am of the considered opinion that the
impugned order is to be set aside.
Therefore, this Writ Petition is allowed in the following manner:
1. Ext.P2 order is set aside.
2. The 1st respondent/authorised officer is directed to reconsider Form - 5 application in accordance with the
2025:KER:96649 law. The authorised officer shall either conduct a personal inspection of the property or, alternatively, call for the satellite pictures, in accordance with Rule 4(4f) of the Rules, at the cost of the petitioner, if not already called for.
3. If satellite pictures are called for, the application shall be disposed of within three months from the date of receipt of such pictures. On the other hand, if the authorised officer opts to personally inspect the property, the application shall be considered and disposed of within two months from the date of production of a copy of this judgment by the petitioner.
4. If the Authorised Officer is either dismissing or allowing the petition, a speaking order, as directed by this Court in the judgment dated 05.11.2025 in Vinumon v.
District Collector [2025 (6) KLT 275], shall be passed.
Sd/-
P.V.KUNHIKRISHNAN
JUDGE
AJ
Judgment reserved NA
Date of judgment 15.12.2025
Draft Judgment placed 16.12.2025
Final Judgment uploaded 16.12.2025
2025:KER:96649
APPENDIX OF WP(C) NO. 41149 OF 2024
PETITIONER EXHIBITS
Exhibit P1 A TRUE COPY OF LAND TAX PAID RECEIPT OF THE
LAND DATED 24.07.2023
Exhibit P2 A TRUE COPY OF ORDER DATED 26.02.2023 ISSUED
BY 1ST RESPONDENT
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!