IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 38100 of 2010(J)
1. FARIS P.H, S/I.HAMMAD, 29 YEARS
... Petitioner
2. ABDUL RAHES, S/O.ABDULLA
3. JOSEPH FERDINAND REBELLOW
4. FAREN FEBINSON REBELLOW
5. T.K.SAKEER HUSSAIN
6. ASEEM P.H, S/O.HAMMED
Vs
1. THE DISTRICT SURVEY SUPERINTENDENT
... Respondent
2. THE VILLAGE OFFICER, MARAYUR
3. THE TAHSILDAR, DEVIKULAM
4. THE TALUK SURVEYOR, TALUK OFFICE
For Petitioner :SRI.K.M.SATHYANATHA MENON
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :22/12/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 38100 OF 2010
=====================
Dated this the 22nd day of December, 2010
J U D G M E N T
According to the petitioners, they had made Ext.P2 series of
applications for survey and demarcation of the boundaries of their
properties. It is stated that although Ext.P3 report in this behalf
has been made by the Village Officer confirming the petitioners’
title over the properties, still action pursuant to Ext.P2 have not
been completed. It is in these circumstances complaining of delay
in the process of survey and demarcation pursuant to Ext.P3, the
writ petition is filed.
2. Now that according to the petitioners, the matter is
pending, it is directed that the 4th respondent shall complete the
proceedings of service in relation to which Ext.P4 notice has been
issued. This shall be done at any rate within 8 weeks of
production of a copy of this judgment along with a copy of this
writ petition.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp