High Court Kerala High Court

P.J.Mathew vs State Of Kerala Represented By Its on 2 March, 2010

Kerala High Court
P.J.Mathew vs State Of Kerala Represented By Its on 2 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5521 of 2010(M)


1. P.J.MATHEW,S/O.JOHNY,AGED 54 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY ITS
                       ...       Respondent

2. THE DISTRICT COLLECTOR,ERNAKULAM.

3. THE DEPUTY DIRECTOROF SURVEY,

4. THE TALUK SURVEYOR,KOTHAMANGALAM.

                For Petitioner  :SRI.SHAJI P.CHALY

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :02/03/2010

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                  W.P.(C). No.5521/2010-M
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
            Dated this the 2nd day of March, 2010

                      J U D G M E N T

The main prayer in the writ petition is for a direction

to the third respondent to issue a certified copy of the

Survey Sketch of the property covered by Ext.P1. The

petitioner had filed Ext.P6 representation before the

Deputy Director of Survey and Land Records, Ernakulam, to

get such a copy and in view of the delay occurred in the

matter, this writ petition has been filed.

2. The learned Government Pleader on instructions

submitted that the District Survey Superintendent is the

competent authority in the matter and, therefore, the

petitioner will have to approach the said authority. The

learned Government Pleader also submitted that in the

particular Taluk, Kothamangalam, re-survey is yet to be

conducted.

3. If the petitioner makes a proper representation

before the District Survey Superintendent, Ernakulam,

seeking for a certified copy of the Survey Sketch, the same

will be considered in accordance with law by the said

officer and appropriate action will be taken within one

month from the date of receipt of a copy of this Judgment.

The petitioner will produce a copy of the writ petition

W.P.(C). No.5521/2010
-:2:-

along with a copy of this Judgment before the District

Survey Superintendent for compliance.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

ms