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

Mohammed Mansoor vs State Of Kerala
2025 Latest Caselaw 12297 Ker

Citation : 2025 Latest Caselaw 12297 Ker
Judgement Date : 15 December, 2025

[Cites 0, Cited by 0]

Kerala High Court

Mohammed Mansoor vs State Of Kerala on 15 December, 2025

Author: P.V.Kunhikrishnan
Bench: P.V.Kunhikrishnan
WP(C) NO.46640 OF 2025

                                    1

                                                   2025:KER:96347


              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. 46640 OF 2025

PETITIONER/S:

             MOHAMMED MANSOOR
             AGED 31 YEARS
             S/O BAVA MAULAVI, MANGATT, PURAYAR KARA,
             CHENGAMANADU VILLAGE, ALUVA TALUK, PIN - 683102


             BY ADVS.
             SRI.K.S.ARUNDAS
             SMT.AMBILY JOSHY
             SMT.ANAMIKA
             SMT.MANJUSHA.M.S.
             SMT.SALINI K.




RESPONDENT/S:

     1       STATE OF KERALA
             REPRESENTED BY SECRETARY, DEPARTMENT OF REVENUE,
             GOVT. SECRETERIATE, THIRUVANANTHAPURAM,
             PIN - 695001

     2       REVENUE DIVISIONAL OFFICER
             OFFICE OF REVENUE DIVISIONAL OFFICER, KB JACOB
             ROAD, FORT KOCHI, ERNAKULAM, PIN - 682001

     3       AGRICULTURAL OFFICER
             288V+RMC, ECHAMUKU, KUNNUMPURAM, PADAMUGHAL,
             KAKKANAD, KERALA, PIN - 682030

     4       VILLAGE OFFICER
             THRIKKAKARA NORTH VILLAGE, 28M7+R7F, KOONAMTHAI,
 WP(C) NO.46640 OF 2025

                                            2

                                                                   2025:KER:96347


             PADIVATTOM, ERNAKULAM, KERALA, PIN - 682024

             BY ADV.
             GP SMT DEEPA V


      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.46640 OF 2025

                                     3

                                                          2025:KER:96347


                    P.V.KUNHIKRISHNAN, J
                    --------------------------------
                   W.P(C) No. 46640 of 2025
                     -------------------------------
           Dated this the 15th day of December, 2025

                                JUDGMENT

The above Writ Petition (C) is filed with the following prayers:

"i. Issue a writ of mandamus or any other appropriate writ, order or direction commanding the 2nd Respondent to consider and pass orders on Exhibit P3 application within a time frame as may be fixed by this Hon'ble Court, after conducting due site inspection and affording an opportunity of hearing to the Petitioner.

ii. Declare that the property of the Petitioner, having a property admeasuring 4.62 Ares comprised in old survey number 742/1,743/2 and Re- survey number 425/8 - 4 of Chowwara Village, Aluva Taluk, Ernakulam District, is not Nilam (wetland) and is fit for residential use.

iii. May be pleased to dispense with the documents produced in vernacular language.

iv. Grant such other and further reliefs as this Hon'ble Court may deem fit and proper in the facts and circumstances of the case, in the interests of justice."

[SIC]

2. When this Writ Petition came up for consideration, the WP(C) NO.46640 OF 2025

2025:KER:96347

learned counsel appearing for the petitioner submitted that the

petitioner will be satisfied if a direction is issued to consider Ext.

P3 Form - 5 application within a time frame.

3. Heard the learned counsel for the petitioner and the

learned Government Pleader.

4. After hearing both sides, I think there can be a direction

to consider Ext.P3 application within a time frame.

Therefore, this Writ Petition is disposed of in the following

manner:

1. The 3rd respondent is directed to submit the

necessary report based on the Ext. P3 application

to the 2nd respondent/Authorised Officer, as

expeditiously as possible, at any rate, within a

period of one month from the date of receipt of a

certified copy of this judgment.

2. The 2nd respondent/Authorised Officer is directed

to consider Ext. P3 application (if it is pending and

if it is in order) based on the report received from

the 3rd respondent, as expeditiously as possible,

at any rate, within a period of three months from

the date of receipt of the report.

WP(C) NO.46640 OF 2025

2025:KER:96347

3. The petitioner will produce a certified copy of this

judgment, along with a copy of this Writ Petition

with exhibits, before the 2nd and 3rd respondents

for compliance.

Sd/-


                                            P.V.KUNHIKRISHNAN
                                                  JUDGE

DM
 Judgment reserved             NA
 Date of judgment          15.12.2025
 Judgment dictated         15.12.2025
 Draft Judgment Placed     15.12.2025

Final Judgment Uploaded 16.12.2025 WP(C) NO.46640 OF 2025

2025:KER:96347

APPENDIX OF WP(C) NO. 46640 OF 2025

PETITIONER EXHIBITS

EXHIBIT P1 A TRUE COPY OF THE SALE DEED NO:

256/2024, OF SREEMOOLANAGARAM SUB REGISTRAR OFFICE, ALUVA DATED 14.02.2024, EXECUTED BY MISS SIBY SEBASTIAN AND MISS RINCY JOSE IN FAVOUR OF THE PETITIONER EXHIBIT P2 A TRUE COPY OF THE LAND TAX RECEIPT NO.

KL07040304526/2025 DATED 28.07.2025 DULY ISSUED BY THE VILLAGE OFFICER, CHOWWARA EXHIBIT P3 A TRUE COPY OF THE STATUTORY APPLICATION IN FORM NO. 5 BEFORE THE 2ND RESPONDENT UNDER RULE 5(4) OF THE KERALA CONSERVATION OF PADDY LAND AND WETLAND ACT, 2008, ON 13.03.2025, SEEKING CORRECTION OF THE DATA BANK AND REMOVAL OF HIS PROPERTY

 
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