IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26032 of 2010(D)
1. N.AMBIKA, PANAKALPADATHU HOUSE,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, ALAPPUZHA.
... Respondent
2. KUNJAN MUKUNDAN, PANAKKAL PADATH,
For Petitioner :SRI.J.OM PRAKASH
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :18/08/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No. 26032 of 2010
==================
Dated this the 18th day of August, 2010
J U D G M E N T
The petitioner purchased certain properties by Ext.P1 sale deed.
Prior to the same, the vender was paying tax in respect of the property
as evidenced by Ext.P2 receipt. The petitioner applied for mutation of
the property in her name. The same was rejected on the ground that
as per the resurvey records, the said property stands in the name of
the 2nd respondent. In the above circumstances, the petitioner has filed
Ext.P4 revision petition under Section 13A of the Survey and
Boundaries Act. For the present, the petitioner would be satisfied with
a direction to the 1st respondent to consider and pass orders on Ext.P4
expeditiously.
2. I have heard the learned Government Pleader also.
3. Having heard the learned counsel for the petitioner and the
learned Government Pleader, I dispose of this writ petition with a
direction to the 1st respondent to consider Ext.P4 revision petition
under Section 13A of the Survey and Boundaries Act and pass
appropriate orders thereon, as expeditiously as possible, at any rate,
within two months from the date of receipt of a certified copy of this
judgment after affording an opportunity of being heard to the
petitioner as well as the 2nd respondent.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2