IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34623 of 2008(V)
1. GANGADHARAN, S/O. KUNNATHULLY
... Petitioner
2. VIDHYADHARAN, S/O. KUNNATHULLY
3. VIJAYAN, S/O. KUNNATHULLY
Vs
1. THE VILLAGE OFFICER,
... Respondent
2. THE SUPERINTENDENT OF SURVEY AND
For Petitioner :SRI.P.RAMAKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :23/07/2010
O R D E R
S. SIRI JAGAN, J.
------------------------------
W.P.(C) No.34623 OF 2008
-------------------------------
Dated this the 23rd day of July, 2010
J U D G M E N T
In family partition, the petitioners got certain properties. In
respect of the same, the petitioners have filed Ext.P4 application
before the second respondent seeking survey and demarcation in
view of certain mistakes in the re-survey. The petitioners seek a
direction to the second respondent to consider and pass orders
on Ext.P4 expeditiously.
2. I have heard the learned Government Pleader also.
Having heard both sides, I dispose of this writ petition with
a direction to the second respondent to consider and pass orders
on Ext.P4 as expeditiously as possible, at any rate, within a per
of two months from the date of receipt of a copy of this
judgment.
S. SIRI JAGAN, JUDGE
acd