Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bijitha P vs The District Collector
2025 Latest Caselaw 8736 Ker

Citation : 2025 Latest Caselaw 8736 Ker
Judgement Date : 15 September, 2025

Kerala High Court

Bijitha P vs The District Collector on 15 September, 2025

Author: C.S.Dias
Bench: C.S.Dias
                                                2025:KER:68278

          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                             PRESENT

               THE HONOURABLE MR.JUSTICE C.S.DIAS

 MONDAY, THE 15TH DAY OF SEPTEMBER 2025 / 24TH BHADRA, 1947

                    WP(C) NO. 15642 OF 2025

PETITIONER:

         BIJITHA P
         AGED 52 YEARS
         W/O. SAJEEV BABU, PONNATH VEEDU,
         CHELAVOOR P O, KOZHIKODE, PIN - 673571

         BY ADVS.
         SMT.FARHANA K.H.
         SHRI.MUHASIN K.M.



RESPONDENTS:

    1    THE DISTRICT COLLECTOR
         COLLECTORATE, CIVIL STATION,
         WAYANAD ROAD, ERANHIPPALAM,
         KOZHIKODE, PIN - 673020

    2    THE SUB COLLECTOR/ REVENUE DIVISIONAL OFFICER
         KOZHIKODE REVENUE DIVISIONAL OFFICE,
         CIVIL STATION, WAYANAD ROAD,
         ERANHIPPALAM, KOZHIKODE, PIN - 673020

    3    THE DEPUTY COLLECTOR (RR)
         COLLECTORATE, CIVIL STATION,
         WAYANAD ROAD, ERANHIPPALAM,
         KOZHIKODE, PIN - 673020

    4    THE TAHSILDAR
         KOZHIKODE TALUK OFFICE, CIVIL STATION,
         WAYANAD ROAD, ERANHIPPALAM,
         KOZHIKODE, PIN - 673020
 WP(C) NO. 15642 OF 2025           2

                                                         2025:KER:68278

     5     THE VILLAGE OFFICER
           KURUVATTOOR VILLAGE OFFICE, PAYAMBRA,
           KURUVATTOOR, KOZHIKODE, PIN - 673611

     6     THE AGRICULTURE OFFICER
           KURUVATTOOR KRISHIBHAVAN, KURUVATTOOR,
           KOZHIKODE, PIN - 673611

     7     THE DIRECTOR
           KERALA STATE REMOTE SENSING AND ENVIRONMENT
           CENTRE, VIKAS BHAVAN,
           THIRUVANANTHAPURAM, PIN - 695033



OTHER PRESENT:

             GOVERNMENT PLEADER- SMT.DEEPA V.,
             STANDING COUNSEL- SRI.VISHNU S. CHEMPAZHANTHIYIL


      THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON   15.09.2025,   THE   COURT   ON   THE   SAME   DAY   DELIVERED   THE
FOLLOWING:
 WP(C) NO. 15642 OF 2025         3

                                                    2025:KER:68278

       Dated this the 15th day of September, 2025

                          JUDGMENT

The petitioner is the owner in possession of 4.61

Ares of land comprised in Survey No. 40/34 in

Kuruvattoor Village, Kozhikode Taluk covered under Ext.

P1 land tax receipt. The property is a converted plot and

unsuitable for paddy cultivation. Nevertheless, the

respondents have erroneously classified the property as

'Nanja' and included it in the data bank maintained

under the Kerala Conservation of Paddy Land and

Wetland Act, 2008 and the Rules framed thereunder

('Act' and 'Rules", for brevity). To exclude the property

from the data bank, the petitioner had submitted an

application in Form 5 under Rule 4(4d) of the Rules.

However, by Ext.P2 order, the authorised officer has

summarily rejected the application without either

conducting a personal inspection of the land or relying

on satellite imagery, as specifically mandated under Rule

4(4f) of the Rules. Furthermore, the order is devoid of

2025:KER:68278

any independent finding regarding the nature and

character of the land as it existed on 12.08.2008 -- the

date the Act came into force. The impugned order,

therefore, is arbitrary and legally unsustainable.

2. I have heard the learned counsel for the

petitioner and the learned Government Pleader.

3. The principal contention of the petitioner is that

the subject property is not a cultivable paddy field but a

converted plot. Nonetheless, the property has been

incorrectly included in the data bank. Despite filing an

application in Form 5 seeking its exclusion, the same has

been rejected without proper consideration or

application of mind.

4. It is now well-settled by a catena of judgments of

this Court -- including 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,

2025:KER:68278

Ernakulam [2021 (1) KLT 433] -- 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.

5. A reading of Ext.P2 order reveals that the

authorised officer has failed to comply with the statutory

requirements. There is no indication in the order that the

authorised officer has directly inspected the property or

called for the satellite pictures as mandated under Rule

4(4f) of the Rules. It is solely based on the report of the

Agricultural Officer, that the impugned order has been

passed. The authorised officer has not rendered any

independent finding regarding the nature and character

of the land as on the relevant date. There is also no

finding whether the exclusion of the property would

prejudicially affect the surrounding paddy fields. In light

of the above findings, I hold that the impugned order was

2025:KER:68278

passed in contravention of the statutory mandate and the

law laid down by this Court. Thus, the impugned order is

vitiated due to errors of law and non-application of mind,

and is liable to be quashed. Consequently, the authorised

officer is to be directed to reconsider the Form 5

application as per the procedure prescribed under the

law.

In the aforesaid circumstances, I allow the writ

petition in the following manner:

i. Ext.P2 order is quashed.

ii. The second respondent/authorised officer is

directed to reconsider the petitioner's Form 5

application in accordance with 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.

iii. If satellite pictures are called for, the application

shall be disposed of within three months from the date of

2025:KER:68278

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.

The writ petition is thus ordered accordingly.

Sd/-

C.S.DIAS, JUDGE mtk/15.09.25

2025:KER:68278

APPENDIX OF WP(C) 15642/2025

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE TAX RECEIPT DATED 27.01.2025 Exhibit P2 TRUE COPY OF THE ORDER DATED 31.08.2023 ISSUED BY THE 2ND RESPONDENT Exhibit P3 COPY OF THE PHOTOGRAPHS OF THE PROPERTY OF THE PETITIONER

 
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