IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 30903 of 2007(D)
1. J.SELVI, W/O JAGADEESH,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DISTRICT COLLECTOR,
3. SUB COLLECTOR,
4. TAHSILDAR, DEVIKULAM TALUK,
5. VILLAGE OFFICER,
For Petitioner :SRI.N.M.VARGHESE
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :18/10/2007
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = =
W.P.(C) No. 30903 OF 2007 D
= = = = = = = = = = = = = =
Dated this the 18th October, 2007.
J U D G M E N T
Ext. P4 is an application made by the petitioner
for mutation of her property. It is submitted that
Ext. P4 is pending and order has not been passed
thereon by the 4th respondent. In view of the above, I
dispose of the writ petition directing that the 4th
respondent shall consider and pass orders on Ext. P4 as
expeditiously as possible, at any rate within four
weeks of receipt of a copy of this judgment, provided
Ext. P4 has been received and is pending.
Petitioner shall produce a copy of this judgment
before the 4th respondent for compliance.
ANTONY DOMINIC
JUDGE
jan/-