Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

S.Ranjith vs District Collector
2025 Latest Caselaw 2818 Ker

Citation : 2025 Latest Caselaw 2818 Ker
Judgement Date : 24 January, 2025

Kerala High Court

S.Ranjith vs District Collector on 24 January, 2025

                                     1

W.P(C) No.25830 of 2010                               2025:KER:5422


                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                 PRESENT

           THE HONOURABLE MR. JUSTICE HARISANKAR V. MENON

        FRIDAY, THE 24TH DAY OF JANUARY 2025 / 4TH MAGHA, 1946

                         WP(C) NO.25830 OF 2010


PETITIONER:

    1         CHITHARANJAN, AGED 83 YEARS, REISIDING AT MAHIMA,
              NO.XI/2100, KAMALA NAGAR, KOWDIAR, THIRUVANANTHAPURAM.

    2         DARSHAN, AGED 52 YEARS,
              SON OF LATE CHITTARANJAN, AGED 52 YEARS, EMPLOYED AS
              GROUP CAPTAIN, HQSAC, AIR FORCE, THIRUVANANTHAPURAM -
              695001, RESIDING AT 'MAHIMA' NO XI/2100, KAMALA NAGAR,
              KOWDIAR, THIRUVANANTHAPURAM - 695003.

              (ADDITIONAL P2 IS IMPLEADED AS PER ORDER DATED
              09/08/2024 IN IA 1/2022 IN WP(C)25830/2010)


              BY ADVS.
              SRI.R.S.KALKURA
              SRI.M.AJAY IRUMPANAM
              SRI.HARISH GOPINATH
              SRI.M.S.KALESH
              SRI.V.VINAY MENON
              R.BINDU
              SILPA S.


RESPONDENTS:

    1         STATE OF KERALA, REPRESENTED BY THE SECRETARY,
              DEPARTMENT OF REVENUE, SECRETARIAT,
              THIRUVANANTHAPURAM-01.

    2         THE DISTRICT COLLECTOR,
              THIRUVANANTHAPURAM-01.

 ADDL.R3      M/S.ADANI VIZHINJAM PORT PVT.LTD.,
              HAVING ITS REGISTERED OFFICE AT ADANI HOUSE,
                                   2

W.P(C) No.25830 of 2010                             2025:KER:5422


           NR.MITHAKHALI SIX ROADS, NAVARANGPURA, AHMEDABAD,
           GUJARAT - 380009 AND HAVING ITS BRANCH OFFICE AT 2ND
           FLOOR, VIPANCHIKA TOWERS, THYCAUD, THIRUVANANTHAPURAM,
           REPRESENTED BY CHIEF EXECUTIVE OFFICER.

           (ADDL.R3 IS IMPLEADED AS PER ORDER DATED 24.01.2025 IN
           I.A.NO.2 OF 2020)


           BY SRI.JAFFARKHAN Y, SENIOR GOVERNMENT PLEADER
           ROSHEN.D.ALEXANDER


THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON 18.11.2024,
ALONG WITH WP(C).2294/2022, 22338/2018 AND CONNECTED CASES, THE COURT
ON 24.01.2025 DELIVERED THE FOLLOWING:
                                       3

W.P(C) No.25830 of 2010                               2025:KER:5422



                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                   PRESENT

           THE HONOURABLE MR. JUSTICE HARISANKAR V. MENON

        FRIDAY, THE 24TH DAY OF JANUARY 2025 / 4TH MAGHA, 1946

                         WP(C) NO. 2294 OF 2022


PETITIONER:

              M/S. ADANI VIZHINJAM PORT PVT. LTD.,
              HAVING ITS REGISTERED OFFICE AT ADANI CORPORATE HOUSE,
              SHANTIGRAM, NR.VAISHNO DEVI CIRCLE, S.G.HIGHWAY
              AHMEDABAD, GUJARAT - 382421 AND HAVING ITS BRANCH OFFICE
              AT CITY OFFICE, 3RD FLOOR, ASPINWALL HOUSE,
              KURAVANKONAM, THIRUVANANTHAPURAM -695 003,
              REPRESENTED BY ITS MD & CEO SRI. RAJESH KUMAR JHA.,
              PIN - 695003.


              BY ADVS.
              ROSHEN.D.ALEXANDER
              TINA ALEX THOMAS
              HARIMOHAN


RESPONDENTS:

    1         STATE OF KERALA, REPRESENTED BY SECRETARY,
              DEPARTMENT OF PORTS AND FISHERIES, GOVERNMENT
              SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001.

    2         THE DIRECTOR OF MINING AND GEOLOGY,
              DIRECTORATE OF MINING AND GEOLOGY, PATTOM P.O.,
              THIRUVANANTHAPURAM -695 004.

    3         THE GEOLOGIST, DISTRICT OFFICE, DEPARTMENT
              OF MINING AND GEOLOGY, THIRUVANANTHAPURAM - 695 004.

    4         THE DISTRICT COLLECTOR, COLLECTORATE,
              THIRUVANANTHAPURAM - 695 004.

              BY SENIOR GOVERNMENT PLEADER, SRI.JAFFARKHAN Y.
                                  4

W.P(C) No.25830 of 2010                           2025:KER:5422



THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON 18.11.2024,
ALONG WITH WP(C).25830/2010 AND CONNECTED CASES, THE COURT ON
24.01.2025 DELIVERED THE FOLLOWING:
                                   5

W.P(C) No.25830 of 2010                             2025:KER:5422



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

           THE HONOURABLE MR. JUSTICE HARISANKAR V. MENON

        FRIDAY, THE 24TH DAY OF JANUARY 2025 / 4TH MAGHA, 1946

                       WP(C) NO. 22338 OF 2018


PETITIONERS:

    1       RANJITH, AGED 70 YEARS,
            S/O.LATE SADASIVAN, RESIDING AT PADMAGIRI,
            POTHUJANAM LANE, MEDICAL COLLEGE P.O.,
            THIRUVANANTHAPURAM.

    2       GEETHA, AGED 68 YEARS,
            D/O.SUJATHA, RESIDING AT PADMAGIRI, POTHUJANAM LANE,
            MEDICAL COLLEGE P.O., THIRUVANANTHAPURAM.

    3       SUDHA, AGED 64 YEARS,
            D/O.SUJATHA, RESIDING AT PADMAGIRI,
            POTHUJANAM LANE, MEDICAL COLLEGE P O,
            THIRUVANANTHAPURAM.

    4       LATHA, AGED 60 YEARS,
            D/O.SUJATHA, RESIDING AT PADMAGIRI,
            POTHUJANAM LANE,MEDICAL COLLEGE P O,
            THIRUVANANTHAPURAM.

    5       DEEPAK MOHAN, S/O.MOHANACHANDRAN, AGED 45 YEARS,
            RESIDING AT PADMAGIRI, POTHUJANAM LANE,
            MEDICAL COLLEGE P O, THIRUVANANTHAPURAM.


RESPONDENTS:

    1       STATE OF KERALA, REPRESENTED BY THE SECRETARY,
            DEPARTMENT OF REVENUE, SECRETARIAT,
            THIRUVANANTHAPURAM, PINCODE-695001.

    2       THE DISTRICT COLLECTOR, THIRUVANANTHAPURAM,
            CIVIL STATION, KUDAPPANAKUNNU,
            THIRUVANANTHAPURAM-695043.
                                   6

W.P(C) No.25830 of 2010                              2025:KER:5422



     3     SUB COLLECTOR, THIRUVANANTHAPURAM,
           CIVIL STATION, KUDAPPANAKKUNNU,
           THIRUVANANTHAPURAM-695043.

     4     VILLAGE OFFICER, NAGAROOR VILLAGE OFFICE,
           NAGAROOR, CHIRAYINKEEZHU, THIRUVANANTHAPURAM-695601.

     5     VIGILANCE AND ANTI CORRUPTION BUREAU,
           SPECIAL INVESTIGATION UNIT-II, KUNCHALUMOODU,
           THIRUVANANTHAPURAM-695002.

 ADDL.R6   M/S.ADANI VIZHINJAM PORT PVT. LTD.,
           HAVING ITS REGISTERED OFFICE AT ADANI HOUSE,
           NR.MITHAKHALI SIX ROADS, NAVARANGPURA, AHMEDABAD,
           GUJARAT-380009 AND HAVING ITS BRANCH OFFICE AT 2ND
           FLOOR, VIPANJIKA TOWERS, THYCAUD, THIRUVANANTHAPURAM.

           (ADDL.R6 IMPLEADED AS PER ORDER DATED 05/10/2018 IN
           IA.01/2018)


           BY SENIOR GOVERNMENT PLEADER, SRI.JAFFARKHAN Y.
           ROSHEN.D.ALEXANDER
           SMT.TINA ALEX THOMAS


THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 18.11.2024,
ALONG WITH WP(C).25830/2010 AND CONNECTED CASES, THE COURT ON
24.01.2025 DELIVERED THE FOLLOWING:
                                   7

W.P(C) No.25830 of 2010                               2025:KER:5422



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

           THE HONOURABLE MR. JUSTICE HARISANKAR V. MENON

        FRIDAY, THE 24TH DAY OF JANUARY 2025 / 4TH MAGHA, 1946

                       WP(C) NO. 30260 OF 2010


PETITIONERS:

    1       S.RANJITH, PARVATHY BHAVAN, PLAMOODU,
            PATTOM P.O., THIRUVANANTHAPURAM-695004.

    2       GEETHA SADASIVAN, PADMAGIRI,
            KUMARAPURAM, THIRUVANANTHAPURAM - 11.

    3       SUDHA SADASIVAN, PADMAGIRI
            KUMARAPURAM, THIRUVANANTHAPURAM-11.

    4       LATHA SADASIVAN, PADMAGIRI
            KUMARAPURAM, THIRUVANANTHAPURAM-11.

    5       DR.DEEPAK MOHAN, REPRESENTED BY THE
            POWER OF ATTORNEY HOLDER HIS MOTHER DR.USHA MOHANA,
            CHANDRAN, RESIDING AT PADMAGIRI, KUMARAPURAM,
            THIRUVANANTHAPURAM-11.

 ADDL.P6    JANAKI RANJITH, AGED 35 YEARS,
            DAUGHTER OF LATE MR. S RANJITH, T.C 12/200,
            PARVATHY BHAVAN, PLAMOOD, PATTOM P.O,
            THIRUVANANTHAPURAM.

            (ADDL.P6 IS IMPLEADED AS PER ORDER DATED 09.08.2024 IN
            I.A.NO.4/2024 IN W.P(C) NO.30260 OF 2010)

            BY ADVS.
            SRI.ANIL S.RAJ
            SRI.G.ARUN GOPAN
            SRI.RADHIKA RAJASEKHARAN P.
            SMT.ANILA PETER
            SMT.K.N.RAJANI
            SMT.C.PRABITHA
            SRI.SAJEN THAMPAN
                                  8

W.P(C) No.25830 of 2010                            2025:KER:5422


           SIMI S. ALI
           ARSHID.M.S.
           BAHADUR SHAH ANAKKOT NASIRALI




RESPONDENTS:

    1      DISTRICT COLLECTOR,
           THIRUVANANTHAPURAM-695001.

    2      SENIOR SUPERINTENDENT,
           INVESTIGATION WING, COLLECTORATE,
           THIRUVANANTHAPURAM-695001.

 ADDL.R3   M/S. ADANI VIZHINJAM PORT PVT.LTD
           HAVING REGISTERED OFFICE AT ADANI HOUSE,
           NR.MITHAKHALI SIX ROADS, NAVARANGPURA, AHMEDABAD,
           GUJARAT-380009, AND HAVING ITS BRANCH OFFICE AT 2ND
           FLOOR, VIPANCHIKA TOWERS, THYCAUD, THIRUVANANTHAPURAM.

           (ADDL.R3 IS IMPLEADED AS PER ORDER DATED 05/11/2018 IN
           IA.NO.01/2018)

 ADDL.R4   MRS.PARVATHY RANJITH, AGED 41 YEARS,
           DAUGHTER OF LATE MR. S RANJITH, T.C 12/200,
           PARVATHY BHAVAN, PLAMOOD, PATTOM P.O,
           THIRUVANANTHAPURAM.

           (ADDL.R4 IS IMPLEADED AS PER ORDER DATED 9.8.2024 IN
           I.A.NO.4 OF 2024 IN WP(C) NO.30260/2010)


           BY SRI.JAFFAR KHAN Y, SENIOR GOVERNMENT PLEADER
           ROSHEN.D.ALEXANDER
           SMT.TINA ALEX THOMAS


THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON 18.11.2024,
ALONG WITH WP(C).25830/2010 AND CONNECTED CASES, THE COURT ON
24.01.2025 DELIVERED THE FOLLOWING:
                                 9

W.P(C) No.25830 of 2010                           2025:KER:5422



                            JUDGMENT

[WP(C) Nos.25830/2010, 2294/2022, 22338/2018

and 30260/2010]

These connected writ petitions are with reference to the

disputes over certain properties in Nagaroor village,

Chirayinkeezhu Taluk.

2. W.P(C) No.30260 of 2010 is filed by the petitioners

therein with respect to 5.12.35 Hectares of land comprised in

Re-Survey No. 554/6, which devolved on them pursuant to

Exts.P1 and P4. The petitioners contend that tax was being

remitted with reference to the afore properties till such time

some objections were raised. They contend that the objections

raised were essentially pursuant to a mistake in showing the

properties as "sarkar tharisu" upon Re-survey. Therefore, they

submitted appropriate applications for rectifying the afore,

which was settled by the Survey Adalat and consequential

orders were issued as seen from Ext.P9. They further point out

W.P(C) No.25830 of 2010 2025:KER:5422

that on the basis of Ext.P9, tax was being accepted from them.

However, Ext.P10 notice was issued by the District Collector as

if the order at Ext.P9 was mistakenly issued. They say that the

District Collector later issued Ext.P12 dated 24.06.2010 without

having any regard to the objections filed, by canceling the

proceedings at Ext.P9. They have, therefore, instituted the

captioned writ petition challenging Ext.P12 order of the District

Collector relying on Ext.P13 decree of the civil court to show

possession of the properties.

2.1. The 1st respondent has filed a counter affidavit

pointing out that the properties covered by Re-survey No.554/6

correspond to old Survey No.2211. In the settlement register,

the property is described as "Government Tharisu" and hence,

in the absence of an assignment under the Kerala Land

Assignment Act, 1960 and the Rules framed thereunder, the

case of the petitioners may not be accepted merely on the basis

of Exts.P1 to P4.

W.P(C) No.25830 of 2010 2025:KER:5422

2.2. The petitioners have filed a reply affidavit mainly

contending that as per Ext.P15 Puramboke Register, the entire

properties in Survey No.2211 are not "Government Tharisu"

also producing Ext.P16 series to Ext.P18 series tax receipts

issued by the Village Officer to support the afore contention.

2.3. The 1st respondent has filed an additional counter

affidavit, producing the settlement register in support of his

contention and also placing reliance on some FIR filed by the

Vigilance and Anti-corruption Bureau alleging the creation of

fraudulent documents at the instances of some of the

petitioners. He has also produced Form No.7 prepared by the

Survey Authority under the Kerala Survey and Boundaries

Rules, 1964 as Ext.R1(d) to contend that survey numbers as

per Exts.P1 to P4 do not tally with the case set up by the

petitioners.

2.4. The petitioners have filed a reply affidavit to the above

counter affidavit refuting the stand taken as above. During the

pendency of the writ petition, the additional 3rd respondent was

W.P(C) No.25830 of 2010 2025:KER:5422

impleaded pursuant to the order dated 05.11.2018 since they

contended that they had been entrusted with the infrastructure

project of "Vizhinjam Seaport Project" by the Government of

Kerala, that when the requirement of large quantities of rock

was pointed out, the Government permitted them by issuing

appropriate orders to conduct quarrying operations in various

properties including the one covered by Re-survey No.554/6

and hence they are interested parties. After the impleadment

as above, the additional 3rd respondent has also filed a counter

affidavit refuting the claim made by the petitioners.

3. The same petitioners have filed W.P(C) No.22338 of

2018, repeating the factual and legal position raised in W.P(C)

No.30260 of 2010 and seeking appropriate directions to the

respondents to accept land tax with respect to the properties.

4. W.P(C) No.25830 of 2010 is filed by the petitioner,

contending that he is in absolute possession and enjoyment of

1.73.60 Hectares of property in old Survey Nos.2211/33 and

2213/45, currently falling under Re-survey No.554/5 of

W.P(C) No.25830 of 2010 2025:KER:5422

Nagaroor Village Chirayinkeezhu Taluk, and assailing the order

dated 24.06.2010 issued by the District Collector (produced as

Ext.P12 in W.P(C) No.30260 of 2010), by which, the decision

taken by the survey Adalat stood canceled.

5. W.P(C) No.2294 of 2022 is filed by the additional 3rd

respondent in W.P(C) No.30260 of 2010, pointing out to the

entrustment of the project as noticed earlier by the

Government, the requirement of rock for executing the work,

permission granted by the Government to extract rock from the

properties in question and hence, seeking appropriate directions

to consider their application for quarrying activities. This Court,

on 07.02.2022, had directed the 4th respondent-District

Collector to reconsider the request filed by the petitioner. It is

further pointed out that pursuant to the afore directions, the

petitioner in this writ petition is permitted to extract rock from

the properties in question and they are continuing to do so.

6. I have heard Sri.Anil S. Raj, the learned counsel for the

petitioners in W.P(C) Nos.30260 of 2010 and 22338 of 2018,

W.P(C) No.25830 of 2010 2025:KER:5422

Sri.Harish Gopinath, the learned counsel for the petitioner in

W.P(C) No.25830 of 2010, Sri.Roshen D. Alexander, the learned

counsel for the petitioner in W.P(C) No.2294 of 2022 and the 3rd

respondent in W.P(C) No.30260 of 2010 and Sri.Jaffar Khan, the

leaned Government Pleader for the official respondents.

7. The dispute in these writ petitions is essentially with

respect to the findings contained in the order passed by the

District Collector dated 24.06.2010 referred to above, produced

as Ext.P12 in W.P(C) No.30260 of 2010 and Ext.P10 in W.P(C)

No.25830 of 2010. The District Collector came to issue the said

order with reference to the earlier order issued by the Assistant

Director of Re-survey as regards certain properties which were

claimed by the respective petitioners and included as

Government Tharisu after Re-survey. The Assistant Director of

Re-survey, while issuing the said order, has not seen referred

to, or perused the title deeds and the prior documents with

respect to the properties in question. The properties in

question, according to the parties, fall under Re-survey

W.P(C) No.25830 of 2010 2025:KER:5422

No.554/6 as regards the petitioners in W.P(C) No.30260 of 2010

and Re-survey No.554/5 as regards W.P(C) No.25830 of 2010.

The respective petitioners admit that the afore properties fell

under the old Survey No.2211. The petitioners in W.P(C)

No.30260 of 2010 have relied on Exts.P1 to P4 documents in

support of the title enjoyed by them. The afore properties fell

under various sub-divisions of old Survey No.2211. In

Ext.R1(a) Settlement Register, the properties covered by old

Survey No.2211 of Chirayinkeezhu Taluk, having an extent of

107.80 Acres, are described as Puramboke. In the State of

Travancore, the properties were falling under "Sirkar" or "Jenm".

With respect to Sirkar, the Government was the land owner. It

is only when the property was held under "Jenm", the properties

can be declared to be held independent of the Government. In

the settlement register at Ext.R1(a), there is no dispute that the

entire properties under old Survey No.2211 having an extent in

excess of 107 Acres are shown as "puramboke".

W.P(C) No.25830 of 2010 2025:KER:5422

8. This Court also notices that pursuant to the orders

passed on 19.09.2022, an attempt was made to survey and

identify the respective properties of the petitioners and the

Government. On the basis of the above direction, a report of

the District Collector is placed on record along with a memo

dated 30.05.2023. The afore report has traced the alleged title

of the petitioners and with respect to the petitioners in W.P(C)

No.30260 of 2010, has found that ultimately the prior document

is traceable to a document of the year 1940, which in turn was

pursuant to a judgment and decree of the Munsiff Court,

Attingal. However, the document was not produced by the

petitioners. As regards the petitioner in W.P(C) No.25830 of

2010 also, the title is traceable to some documents of the

Attingal Sub Registry of the years 1959, 1957 and 1961. But

it is categorically found that even in these documents, there is

no mention as to the receipt of pattayam with respect to the

property in question.

W.P(C) No.25830 of 2010 2025:KER:5422

9. Furthermore, this Court notices that the Government

has produced the prior documents as regards the petitioner in

W.P(C) No.25830 of 2010 along with a memo dated 13.11.2024.

A reference to the said document - partition deed No.460 of 64

- shows that the property in Survey No.2211 is recorded as

"Puduval" land. In this connection, reference requires to be

made to the Puduval Rules framed under Section 7 of the

Government Land Assignment Regulation, III of 1097. Puduval

lands can be disposed of only in accordance with the afore

Rules. In other words, insofar as the property is described as

Puduval land, the same is required to be assigned as provided

under Rule 13 of the Puduval Rules. The prior deeds in support

of the case set up by the petitioners do not disclose the

existence of any such assignment with respect to the properties

in question.

10. As regards the claim of the petitioners in W.P(C)

No.30260 of 2010, this Court notices that the petitioners have

attempted to trace the title of the properties in question to the

W.P(C) No.25830 of 2010 2025:KER:5422

decree of the Principal Sub Court, Attingal which was later

purchased by one Neelakanda Pillai as per sale deed No.2099 of

1940. The learned Government Pleader has produced the afore-

sale deed along with a memo dated 29.10.2020. The said

documents also show that the property in question is 'Puduval'

land and therefore, the requirement of an assignment is

essential. But as in the connected case, here also the

petitioners have no case that the documents relied on by them

show that the property was covered by an assignment to

support their case.

11. On the whole, the dispute in these writ petitions has

to be considered with reference to the description of the

properties falling under old survey No.2211 in the settlement

register. As already noticed, the settlement register describes

the property as "Puramboke". The petitioners, it is true, have

contended that the survey numbers as per Exts.P1 to P4 are not

seen described as "Tharisu" in the BTR at Ext.R1(b) and Form

No.7 prepared by the Survey Authority at Ext.R1(d). But as

W.P(C) No.25830 of 2010 2025:KER:5422

already noticed, the prior documents produced by the Senior

Government Pleader, along with the memo as noted earlier,

strike at the root of the contentions raised by the petitioners.

In view of the discussions made above, I am of the opinion that

the contentions raised by the learned Senior Government

Pleader with respect to the malpractices committed, cannot be

brushed aside.

12. This Court further notices that the impugned order of

the District Collector came to be issued so as to correct the

illegality committed while issuing Ext.P9 by the Assistant

Director, Re-survey. Ext.P9 was issued on the basis of a

complaint filed pointing out certain mistakes in Re-survey. The

Kerala Survey and Boundaries Act, 1961 (for short, the 'Act'), is

a consolidated enactment in relation to the law relating to the

survey of lands and settlement of boundary disputes. Once the

survey is completed, the remedy available to the petitioners, if

any, was not to seek correction before the Assistant Director,

Re-survey, who had no such power. Instead, they ought to have

W.P(C) No.25830 of 2010 2025:KER:5422

proceeded to file an appeal under Section 11 of the Act before

the authority concerned. Insofar as that is not done, the

petitioners cannot challenge the findings in Ext.P12.

13. The learned counsel for the petitioners had relied on

various judgments in support of their contention. He relied on

the judgment of the Apex Court in Bishan Das and Ors. v. The

State of Punjab and Ors. [AIR 1961 SC 1570]. The Apex

Court, in the afore judgment, found that the State, by executive

orders, deprived possession of the property vested, which was

incorrect and arbitrary. Here, the position is quite the opposite.

The District Collector was only exercising his power to set right

a mistake committed by the authority while issuing Ext.P9.

Therefore, the principles laid down in the afore judgment may

not apply to the case at hand. The learned counsel further relied

on Shri.Bhimsehwara Swami Varu Temple v. Pedapudi

Krishna Murthi and Others [AIR 1973 SC 1299] to contend

that on account of the entries in revenue records as pointed out

by them they were entitled to succeed. However, I notice that

W.P(C) No.25830 of 2010 2025:KER:5422

the entry with respect to the Settlement Register is to be

considered at first, which admittedly is against the petitioner.

The case of the State is that some foul play is carried out

subsequently at the instance of those interested and therefore,

the subsequent entries cannot be acted upon. He further relied

on the Government of Andhra Pradesh v. Thummala

Krishna Rao and Anr. [(1982) 2 SCC 134] and State of

Rajasthan v. Padmavati Devi (Smt)(Dead) by LRs. and

Ors. [1995 Supp (2) SCC 290], in support of the contention

that in cases of the present nature, the remedy of the State lies

elsewhere. However, as already noticed, the District Collector

issued the impugned order to set right an illegality in Ext.P9 and

that cannot be said to be incorrect. Therefore, the afore

decisions would not apply to the facts of the present case. The

petitioners relied on Prem Singh and Ors. v. Birbal and Ors.

[(2006) 5 SCC 353] to support the contention regarding the

presumption in favour of the title deeds. However, as already

noticed, the prior documents were not produced and hence, the

W.P(C) No.25830 of 2010 2025:KER:5422

findings in Ext.P12 cannot be said to be incorrect. The learned

counsel would rely on Harrisons Malayalam Limited v. State

of Kerala [2018 (2) KLT 369] to contend that the State has

to establish its title through the civil court. In my opinion, the

said issue does not arise for consideration in this case since the

orders issued by the District Collector canceling earlier

proceedings of the Assistant Director, Re-survey are being

challenged in these cases. Therefore, the sustainability or

otherwise of those proceedings alone arises for consideration in

these cases.

14. On the other hand, the learned Government Pleader

relied on Vallikunnil Janaki Amma and Ors. v. Sree

Amruthamangalam Kshethram Moorthi, Kozhikode and

Anr. [2014 (1) KHC 57], which laid down the principle with

respect to the acceptability/relevance of the Settlement

Register. As already noticed, I have found that the Settlement

Register describes the property under old Survey No.2211 as

"Puramboke". To the same effect is the judgment of a learned

W.P(C) No.25830 of 2010 2025:KER:5422

Single Judge in WP(C) No.20520 of 2021 dated 11.10.2021.

This Court further notices the judgment of the Apex Court in

Suraj Bhan and Ors. v. Financial Commissioner and Ors.

[(2007) 6 SCC 186] which held that mere entry in the revenue

records does not confer title on a person. As already noticed,

in view of the entries in the Settlement Register, the

requirement of an appropriate assignment cannot be lost sight

of.

15. On the whole, I am of the opinion that the petitioners

in W.P(C) Nos.30260 of 2010, 22338 of 2018 and 25830 of 2010

are not entitled to any of the reliefs as prayed for in these writ

petitions. Resultantly, the afore writ petitions would stand

dismissed.

16. As regards W.P(C) No.2294 of 2022, the petitioner has

challenged Ext.P11 issued by the District Collector, referring to

the pendency of W.P(C) No.30260 of 2010 and hence, deciding

to defer the process of issuing quarry licence to the petitioner

as regards the properties in Re-survey Nos.554/1, 5 and 6 of

W.P(C) No.25830 of 2010 2025:KER:5422

Nagaroor Village. In view of the dismissal of W.P(C) No.30260

of 2010 as above, Ext.P11 issued by the District Collector in this

writ petition would stand set aside. The District Collector to

proceed in accordance with law in view of the above.

Sd/-

HARISANKAR V. MENON, JUDGE

ln

W.P(C) No.25830 of 2010 2025:KER:5422

APPENDIX OF WP(C)NO.2294/2022

PETITIONER'S EXHIBITS:

EXHIBIT P1 TRUE COPY OF MINUTES OF MEETING DTD.

03.07.2018 WHICH WAS COMMUNICATED TO THE DISTRICT COLLECTOR, KOLLAM VIDE COMMUNICATION DTD. 05.07.2018.

EXHIBIT P2 TRUE COPY OF NOC BEARING NO. B7-17779/18 DTD.

20.07.2018.

EXHIBIT3 TRUE COPY OF LOI BEARING NO.12118/M3/2108 DTD. 23.11.2018.

EXHIBIT P4 TRUE COPY OF THE MINING PLAN APPROVAL ORDER BEARING NO. 2304/DOT/ML/18 DTD. 14.01.2019 ISSUED BY THE DEPARTMENT OF MINING AND GEOLOGY.

EXHIBIT P5 TRUE COPY OF THE ACKNOWLEDGMENT SLIP FOR EC APPLICATION.

EXHIBIT P6 TRUE COPY OF THE JUDGMENT DTD. 15.11.2021 IN W.P.(C) NO. 11175/2021.

EXHIBIT P7 TRUE COPY OF THE REPRESENTATION BEARING NO.

AVPPL/GOK/2021-22/1773 DTD. 25.11.2021.

EXHIBIT P8 TRUE COPY OF THE GOVERNMENT LETTER BEARING NO. REV-P2/284/2021-REV DTD. 28.12.2021.

EXHIBIT P9 TRUE COPY OF REPRESENTATION WITH REFERENCE NO. AVPPL/GOK/2021-22/187 DTD. 29.12.2021.

EXHIBIT P10 TRUE COPY OF ORDER RENEWING NOC'S BEARING NO.

14936/2018 DTD. 06.01.2022.

EXHIBIT P11 TRUE COPY OF LETTER BEARING NO. B7-17779/2018 DTD. 24.04.2020.

EXHIBIT P12 TRUE COPY OF EXT.P12 IN W.P.(C) NO.

30260/2010.

W.P(C) No.25830 of 2010 2025:KER:5422

EXHIBIT P13 TRUE COPY OF ORDER DTD. 01.10.2010 IN W.P(C) NO.30260/2010.

EXHIBIT P14 TRUE COPY OF ORDER DTD. 01.12.2010 IN W.P (C) NO. 30260/2010 EXTENDING THE STAY UNTIL FURTHER ORDERS.

EXHIBIT P15 TRUE COPY OF COPY OF THE COUNTER AFFIDAVIT DTD. 06.07.2020 IN WP (C) NO. 30260/2010 FILED ON BEHALF OF THE DISTRICT COLLECTOR.

EXHIBIT P16 TRUE COPY OF REPLY SENT BY THE PETITIONER BEARING NO. AVPPL/GOK/2020-21/1453 DTD. 16.01.2021.

EXHIBIT P17 TRUE COPY OF THE CASE STATUS AND DETAILS DOWNLOADED FROM THE WEBSITE OF THE HON'BLE HIGH COURT OF KERALA NAMELY HTTPS://HCKINFO.KERALA.GOV.IN.

EXHIBIT P18 TRUE COPY OF EXTRACT OF ARTICLE 6 AS WELL AS ARTICLE 49 PROVIDED IN THE CONCESSION AGREEMENT DTD. 17.08.2015 BETWEEN PETITIONER AND THE 1ST RESPONDENT.

W.P(C) No.25830 of 2010 2025:KER:5422

APPENDIX OF WP(C) 22338/2018

PETITIONER'S EXHIBITS:

EXHIBIT P1 TRUE COPY OF THE ENCUMBRANCE CERTIFICATE DATED 28-8-2014.

EXHIBIT P2 TRUE COPY OF THE WILL DEED NO.13/L/III.36/2002 OF ATTINGAL SRO.

EXHIBIT P3 TRUE COPY OF THE TAX RECEIPT DATED 27/3/2012

EXHIBIT P4 TRUE COPY OF THE JUDGMENT IN WPC NO.32653/2014 DATED 21/1/2015.

EXHIBIT P5 TRUE COPY OF THE ORDER DATED 30/3/2015 OF THE SUB COLLECTOR, THIRUVANANTHAPURAM.

EXHIBIT P6 TRUE COPY OF THE QUICK VERIFICATION REPORT SUBMITTED BY THE DEPUTY SUPERINTENDENT OF POLICE, VIGILANCE AND ANTI CURRUPTION BUREACU SPECIAL INVESTIGATION UNIT, THIRUVANANTHAPURAM DATED NIL.

RESPONDENTS' EXHIBITS:

EXHIBIT R6(A) TRUE COPY OF THE MINUTES OF THE MEETING HELD ON 3.7.2018

EXHIBIT R6(B) TRUE COPY OF A SURVEY MAP OF RE-SURVEY

OF BLOCK NO-37 OF NAGAROOR VILLAGE FOR THE PROPOSED QUARRY FOR WHICH AVPPL HAS BEEN GIVEN NOC.

EXHIBIT R6(C) TRUE COPY OF FIR IN CR NO.3/2018/SIU-II.

W.P(C) No.25830 of 2010 2025:KER:5422

APPENDIX OF WP(C) 30260/2010

PETITIONERS' EXHIBITS

EXHIBIT P1 TRUE COPY OF THE SALE DEED NO.5478/1958 EXECUTED BY SREEDHARAN NAIR AND KUTTAPPAN NAIR IN FAVOUR OF NARAYANAN PEETHAMBARAM DATED 16.11.1958.

EXHIBIT P2 TRUE COPY OF THE SETTLEMENT DEED NO.1639/1991 EXECUTED BY THE PANKAJAKSHI IN FAVOUR THE PETITIONERS DATED 16.12.1991.

EXHIBIT P3 TRUE COPY OF THE DOCUMENT NO.96 DATED 06.01.1962 ON THE FILE OF THE SUB REGISTRAR'S OFFICE, ATTINGAL.

EXHIBIT P4 TRUE COPY OF THE SETTLEMENT DEED NO.3058/1963 TRANSFERRED BY NARAYANAN PEETHAMBARAN IN FAVOUR OF PANKAJAKSHI DATED 29.08.1963.

EXHIBIT P5 TRUE COPY OF THE PART B OF FORM NO.3 NOTICE ISSUED BY LAND BOARD TO LATE SADASIVAN.

EXHIBIT P6 TRUE COPY OF THE TAX RECEIPT FOR A SUM OF RS.4,104/- DATED 05.06.2002.

EXHIBIT P7 TRUE COPY OF THE TAX RECEIPT FOR THE YEAR 2005 - 2006 IN FAVOUR OF PETITIONERS.

EXHIBIT P8 TRUE COPY OF THE RECEIPT ISSUED BY KERALA AGRICULTURE LABOURERS WELFARE FUND, THRISSUR DATED 22.01.2006.

EXHIBIT P9 TRUE COPY OF THE ORDER NO.D2/2267/2003/D.DIS OF THE RE-SURVEY ASSISTANT DIRECTOR DATED 16.10.2004.

EXHIBIT P10 TRUE COPY OF THE NOTICE NO.B15-43009/07 ISSUED ON BEHALF OF THE 1ST RESPONDENT TO THE PETITIONER.

EXHIBIT P11 TRUE COPY OF THE OBJECTION SUBMITTED BY THE PETITIONERS TO THE 1ST RESPONDENT.

W.P(C) No.25830 of 2010 2025:KER:5422

EXHIBIT P12 TRUE COPY OF THE ORDER OF THE 1ST RESPONDENT DATED 24.06.2010.

EXHIBIT P13 TRUE COPY OF THE DECREE IN O.S.NO.220/2002 ON THE FILE OF THE MUNSIFF'S COURT, ATTINGAL DATED 30.08.2008.

EXHIBIT P14 TRUE COPY OF THE APPEAL MEMORANDUM IN A.S.NO.31/2009 BEFORE THE SUB COURT, ATTINGAL DATED 06.03.2009.

EXHIBIT P15 TRUE COPY OF RELEVANT PAGES COVERING PROPERTIES LYING IN SY.NO:2097 TO 2296 DATED NIL

EXHIBIT P16(A) TRUE COPY OF THE RECEIPT NO:78 DATED 03.07.1975 ISSUED BY THE VILLAGE OFFICE NAGAROOR TO SRI.PEETHAMBARAN FOR PROPERTIES

AND 31

EXHIBIT P16(B) TRUE COPY OF THE RECEIPT NO: 38 DATED 04.02.1987 ISSUED BY THE VILLAGE OFFICE NAGAROOR TO SRI.PEETHAMBARAN FOR PROPERTIES INCLUDING THOSE LYING IN SY.NO: 2211/29, 30 AND 31

EXHIBIT P16(C) TRUE COPY OF THE RECEIPT NO:105 DATED 23.1.1992 ISSUED BY THE VILLAGE OFFICE NAGAROOR TO SRI.PEETHAMABRAN FOR PROPERTIES INCLUDING THOSE LYING IN SY.NO:2211/29, 30 AND 31

EXHIBIT P17 TRUE COPY OF BILL NO:180/75-76 DATED 26.08.1975 ISSUED BY THE EXECUTIVE OFFICER, NAGAROOR PANCHAYATH TO SRI.PEETHAMBARAN ON ACCOUNT OF PAYMENT OF LAND CESS FOR PROPERTIES INCLUDING THOSE LYING IN SY.NO:

2211/29, 30 AND 31.

EXHIBIT P18(A) TRUE COPY OF THE RECEIPT NO:61 DATED 18.11.1973 ISSUED BY THE VILLAGE OFFICE NAGAROOR TO SMT.PANKAJASHY FOR PROPERTIES COVERED LYING IN SY.NO:2211/23, 35,36,37,47,54 AND 55.

W.P(C) No.25830 of 2010 2025:KER:5422

EXHIBIT P18(B) TRUE COPY OF THE RECEIPT NO:6 DATED 13.08.1974 ISSUED BY THE VILLAGE OFFICE NAGAROOR TO SMT.PANKAJASHY FOR PROPERTIES COVERED LYING IN SY.NO:2211/23, 35, 36, 37, 47, 54 AND 55.

EXHIBIT P18(C) TRUE COPY OF THE RECEIPT NO:2 DAETD 17.07.1976 ISSUED BY THE VILLAGE OFFICE NAGAROOR TO SMT.PANKAJASHY FOR PROPERTIES COVERED LYING IN SY.NO:2211/23, 35, 36, 37, 47, 54 AND 55

EXHIBIT P18(D) TRUE COPY OF THE RECEIPT NO:41 DATED 26.03.1980 ISSUED BY THE VILLAGE OFFICE NAGAROOR TO SMT.PANKAJASHY FOR PROPERTIES COVERED LYING IN SY.NO:2211/23, 356, 36, 37, 47, 54 AND 55

EXHIBIT P18(E) TRUE COPY OF THE RECEIPT NO:48 DATED 05.07.1980 ISSUED BY THE VILLAGE OFFICE NAGAROOR TO SMT.PANKAJASHY FOR PROPERTIES COVERED LYING IN SY.NO:2211/23, 35, 36, 37, 47, 54 AND 55.

EXHIBIT P18(F) TRUE COPY OF THE RECEIPT NO:73 DATED 03.02.1983 ISSUED BY THE VILLAGE OFFICE NAGAROOR TO SMT.PANKAJASHY FOR PROPERTIES COVERED LYING IN SY.NO:2211/23, 35, 36, 37, 47, 54 AND 55.

EXHIBIT P18(G): TRUE COPY OF THE RECEIPT NO:3 DATED 14.03.1984 ISSUED BY THE VILLAGE OFFICE NAGAROOR TO SMT.PANKAJASHY FOR PROPERTIES COVERED LYING IN SY.NO:2211/23, 35, 36, 37, 47, 54 AND 55.

EXHIBIT P18(H) TRUE COPY OF THE RECEIPT NO:45 DATED 06.02.1986 ISSUED BY THE VILLAGE OFFICE NAGAROOR TO SMT.PANKAJASHY FOR PROPERTIES COVERED LYING IN SY.NO:2211/23, 35, 36, 37, 47, 54 AND 55.

EXHIBIT P18(I) TRUE COPY OF THE RECEIPT NO:26 DATED 08.12.1987 ISSUED BY THE VILLAGE OFFICE NAGAROOR TO SMT.PANKAJASHY FOR PROPERTIES

W.P(C) No.25830 of 2010 2025:KER:5422

COVERED LYING IN SY.NO:2211/23, 35, 36, 37, 47, 54 AND 55

EXHIBIT P18(J) TRUE COPY OF THE RECEIPT NO:53 DATED 24.04.1989 ISSUED BY THE VILLAGE OFFICE NAGAROOR TO SMT.PANKAJASHY FOR PROPERTIES COVERED LYING IN SY.NO:2211/23, 35, 36, 37, 47, 54 AND 55.

EXHIBIT P19 TRUE COPY OF BILL DATED 30.06.1976 ISSUED BY THE EXECUTIVE OFFICER, NAGAROOR PANCHAYATH TO SMT.PANKAJAKSHI ON ACCOUNT OF PAYMENT OF LAND CESS FOR PROPERTIES LYING IN SY.NO:2211/23, 35, 36, 37, 47, 54 AND 55.

EXHIBIT P20 TRUE COPY OF BILL NO:44 DATED 09.08.1976 ISSUED BY THE EXECUTIVE OFFICER, NAGAROOR PANCHAYATH TO SMT.PANKAJAKSHI ON ACCOUNT OF PAYMENT OF LAND CESS FOR PROPERTIES COVERED BY THANDAPER NO:2083.

EXHIBIT P21 TRUE COPY OF REPLY NO:40/16 30131/16 DATED 27.08.2016 FROM THE VILLAGE OFFICER, NAGAROOR TO THE 1ST PETITIONER.

EXHIBIT P22(A) TRUE PHOTOCOPY OF FIELD SKETCH OF PROPERTIES LYING IN SY.NO: 2211/23, 35, 36 AND 37 OF NAGAROOR VILLAGE.

EXHIBIT P22(B) TRUE PHOTOCOPY OF FIELD SKETCH OF PROPERTIES LYING IN SY.NO:2211/54, 55 AND 60 OF NAGRAOOR VILLAGE.

EXHIBIT P22(C) TRUE PHOTOCOPY OF FIELD SKETCH OF PROPERTIES LYING IN SY.NO:2211/29, 30 AND 31 OF NAGRAOOR VILLAGE.

EXHIBIT P23 TRUE COPY OF SETTLEMENT DEED NO:1629/1991 OF NAGAROOR SUB REGISTRY EXECUTED BY SMT.PANKAJAKSHI IN FAVOUR OF PETITIONERS DATED 16.12.1991

EXHIBIT P24 TRUE COPY OF SETTLEMENT DEED NO:1630/1991 OF NAGAROOR SUB REGISTRY EXECUTED BY SMT.PANKAJAKSHI IN FAVOUR OF PETITIONERS DATED 16.12.1991.

W.P(C) No.25830 of 2010 2025:KER:5422

EXHIBIT P25 TRUE COPY OF SETTLEMENT DEED N:1640/1991 OF NAGAROOR SUB REGISTRY EXECUTED BY SMT.PANKAJAKSHI IN FAVOUR OF PETITIONERS DATED 16.12.1991

EXHIBIT P26 TRUE COPY THE ACKNOWLEDGEMENT CARD BEARING NO:551/2002 ISSUED ON BEHALF OF THE 1ST RESPONDENT DATED 10.05.2002

EXHIBIT P27 TRUE COPY OF THE COMMUNICATION BEARING NO:K3/5068/2002 OF THE ADDL.TAHSILDAR TO THE 1ST RESPONDENT WITH A COPY TO THE 1ST PETITIONER DATED 15.05.2002.

EXHIBIT P28 TRUE PHOTOCOPY OF SURVEY SKETCH OF PROPERTIES IN SY.NO:2211 OF NAGAROOR VILLAGE ISSUED BY THE TECHNICAL ASSISTANT, CENTRAL SURVEY OFFICE PURSUANT TO APPLICATION NO:2734/15 FILED THE 1ST PETITIONER.

EXHIBIT P29 TRUE COPY OF THE COPY OF VERIFICATION LAND REGISTER OF RE-SURVEY NO.:555/2 ISSUED BY THE TECHNICAL ASSISTANT, RE-SURVEY NEYYATINKARA DATED 01.08.2017.

EXHIBIT P30 TRUE COPY OF THE COPY OF VERIFICATION LAND REGISTER OF RE-SURVEY NO.:554/1 AND 2 ISSUED BY THE TECHNICAL ASSISTANT, RE-SURVEY NEYYATINKARA DATED 16.09.2017.

EXHIBIT P31 TRUE COPY OF THE SALE DEED NO.5478/1958 EXECUTED BY SREEDHARAN NAIR AND KUTTAPPAN NAIR IN FAVOUR OF NARAYANAN PEETHAMBARAM DATED 16.11.1958.

EXHIBIT P32 TRUE COPY OF THE SETTLEMENT DEED NO.1639/1991 EXECUTED BY PANKAJAKSHI IN FAVOUR THE PETITIONERS DATED 16.12.1991.

EXHIBIT P41 TRUE COPY OF THE REPRESENTATION DATED 31.10.2023 SUBMITTED BY THE 5TH PETITIONER THROUGH HIS POWER OF ATTORNEY TO THE CHIRAYANKEEZHU TALUK ATTINGAL TAHSILDAR.

EXHIBIT P42 TRUE COPY OF THE REPLY BEARING NO 16861/06

W.P(C) No.25830 of 2010 2025:KER:5422

ISSUED BY THE TAHSILDAR, CHIRAYANKEEZHU DATED 5.12.2023 TO THE POWER OF ATTORNEY OF THE 5TH PETITIONER.

RESPONDENTS' EXHIBITS:

EXHIBIT R1(A) A TRUE COPY OF THE RELEVANT PAGES OF THE SETTLEMENT REGISTER.

EXHIBIT R1(B) A TRUE COPY OF THE RELEVANT PAGES OF THE BASIC TAX REGISTER PERTAINING TO THE PROPERTY.

EXHIBIT R1(C) A TRUE COPY OF THE FIRST INFORMATION REPORT NO.3/2018/SIU-II.

EXHIBIT R1(D): A TRUE COPY OF FORM NO.7 PREPARED BY THE SURVEY AUTHORITY UNDER THE KERALA SURVEY AND BOUNDARIES RULES, 1964.

EXHIBIT R3(A) TRUE COPY OF THE MINUTES OF THE MEETING HELD ON 03.07.2018

EXHIBIT R3(B) TRUE COPY OF NOC BEARING NO.B7-17779/18 DATED 2017.2018.

EXHIBIT R3(C) TRUE COPY OF THE ORDER DATED 14.01.2019 APPROVING THE MINING PLAN SUBMITTED BY THIS RESPONDENT.

EXHIBIT R3(D) TRUE COPY OF THE LOCATION SKETCH PERTAINING TO RE-SURVEY NOS.554/1, 5 AND 6 OF NAGAROOR VILLAGE.

EXHIBIT R3(E) TRUE COPY OF SURVEY MAP OF RE-SURVEY NOS.554/1, 5 AND 6 OF BLOCK NO.37 OF NAGAROOR VILLAGE FOR THE PROPOSED QUARRY FOR WHICH AVPPL HAS BEEN GIVEN NOC.

EXHIBIT R3(F) TRUE COPY OF LETTER DATED 24.04.2020 ISSUED ON BEHALF OF THE DISTRICT COLLECTOR.

EXHIBIT R3(G) TRUE COPY OF THE APPLICATION SUBMITTED BY THE 1ST PETITIONER HEREIN BEFORE THE DIRECTOR OF

W.P(C) No.25830 of 2010 2025:KER:5422

SURVEY DTD.19.02.2003.

RESPONDENTS' ANNEXURES:

ANNEXURE R1(A) TRUE COPY OF THE SIGNED STATEMENT OF THE POWER OF ATTORNEY HOLDER OF THE 5TH PETITIONER DATED NIL.

ANNEXURE R1(B) TRUE COPY OF THE JUDGMENT IN WP(C) NO.

12799/2012 DATED 18.10.2019.

W.P(C) No.25830 of 2010 2025:KER:5422

APPENDIX OF WP(C)NO.25830/2010

PETITIONER'S EXHIBITS:

EXHIBIT P1 TRUE COPIES OF THE TAX RECEIPTS FOR THE YEARS 1984, 1985 AND 1988.

EXHIBIT P2 TRUE COPY OF THE NOTICE DATED 20.12.1990 ISSUED BY THE TALUK SURVEYOR.

EXHIBIT P3 TRUE COPY OF THE NOTICE DATED 14.02.1989 ISSUED BY THE VILLAGE OFFICER, NAGAROOR.

EXHIBIT P4 TRUE COPY OF THE NOTICE DATED 27.06.1996 ISSUED BY THE SURVEY OFFICER, RE-SURVEY OFFICE, ATTINGAL.

EXHIBIT P5 TRUE COPY OF THE REMINDER DATED 7.01.1997 SENT BY THE PETITIONER TO THE SURVEY SUPERINTENDENT, RE-SURVEY OFFICE, ATTINGAL.

EXHIBIT P6 TRUE COPY OF THE TAX RECEIPT DATED 11.03.1997.

EXHIBIT P7 TRUE COPY OF THE JUDGMENT AND DECREE DATED 07.07.1997 IN OS NO.176 OF 1997 OF MUNSIFF'S COURT, ATTINGAL.

EXHIBIT P8 TRUE COPY OF THE BASIC TAX REGISTER.

EXHIBIT P9 TRUE COPY OF THE NOTICE DATED 04.01.2010 ISSUED BY THE DEPUTY COLLECTOR.

EXHIBIT P10 TRUE COPY OF THE ORDER DATED 24.06.2010 PASSED BY THE 2ND RESPONDENT.

EXHIBIT P11 TRUE COPY OF THE CERTIFIED COPY OF DOCUMENT NO.

1307 OF 1964 ISSUED BY THE SUB REGISTRAR, ATTINGAL SUB REGISTRY OFFICE.

EXHIBIT P12 TRUE COPY OF THE TAX RECEIPT BEARING NO. 1322 DATED 18.05.2007 ISSUED BY THE VILLAGE OFFICER, NAGAROOR.

W.P(C) No.25830 of 2010 2025:KER:5422

RESPONDENTS' EXHIBITS

EXHIBIT R3(A) TRUE COPY OF THE MINUTES OF THE MEETING HELD ON 03.07.2018.

EXHIBIT R3(B) TRUE COPY OF NOC BEARNG NO.B7-17779/18 DATED 20.07.2018.

EXHIBIT R3(C) TRUE COPY OF THE ORDER DATED 14.01.2019 APPROVING THE MINING PLAN SUBMITTED BY THIS RESPONDENT

EXHIBIT R3(D) TRUE COPY OF THE LOCATION SKETCH PERTAINING TO RE-SURVEY NOS.554/1,5 AND 6 OF NAGAROOR VILLAGE.

EXHIBIT R3(E) TRUE COPY OF SURVEY MAP OF RE-SURVEY NOS.554/1, 5 AND 6 OF NAGARROR VILLAGE.

EXHIBIT R3(F) TRUE COPY OF LETTER DATED 24.04.2020 ISSUED ON BEHALF OF THE DISTRICT COLLECTOR.

EXHIBIT R3(G) TRUE COPY OF THE APPLICATION SUBMITTED BY THE IST PETITIONER IN WPC NO.30260/2010 BEFORE THE DIRECTOR OF SURVEY DTD.19.02.2003.

EXHIBIT R2(A) A TRUE COPY OF THE RELEVANT PAGES OF THE SETTLEMENT REGISTER.

EXHIBIT R2(B) A TRUE COPY OF THE RELEVANT PAGES OF THE BASIC TAX REGISTER PERTAINING TO THE PROPERTY.

EXHIBIT R2(C) A TRUE COPY OF THE FIRST INFORMATION REPORT NO.3/2018.SIU-II

EXHIBIT R2(D) A TRUE COPY OF FORM NO.7 PREPARED BY THE SURVEY AUTHORITY UNDER THE KERALA SURVEY AND BOUNDARIES RULES, 1964.

EXHIBIT R2(E) A TRUE COPY OF THE RELEVANT PAGES OF THE PURAMBOKE REGISTER PERTAINING TO THE PROPERTY COVERED IN RESURVEY NO.554/1.

RESPONDENTS' ANNEXURES:

ANNEXURE R2(A) TRUE COPY OF THE NOTICE DATED 03.10.2022 ISSUED

W.P(C) No.25830 of 2010 2025:KER:5422

BY THE TAHSILDAR (LR), CHIRAYINKEEZHU.

ANNEXURE R2(B) TRUE COPY OF THE SIGNED STATEMENT OF THE 2ND PETITIONER AND OTHERS DATED NIL.

ANNEXURE A1 TRUE COPY OF THE JOINT WILL DATED 15.05.2014 EXECUTED BY CHITTARANJAN AND DR.G.SHANTAKUMARI DEVI.

 
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