IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37282 of 2010(I)
1. THRESSIAMMA ,D/O.LATE KURIAN,
... Petitioner
Vs
1. THE VILLAGE OFFICER, AYYAPPANKOVIL
... Respondent
For Petitioner :SRI.A.SHAFEEK (KAYAMKULAM)
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :15/12/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 37282 OF 2010
=====================
Dated this the 15th day of December, 2010
J U D G M E N T
According to the petitioner, she made Ext.P1 application for
mutation of the property which she inherited from her sister as
per an unregistered will executed by her. The application is
pending and complaining of delay in this respect, the writ petition
is filed.
Having regard to the above, the writ petition is disposed of
directing the respondent to consider the application, if any, made
by the petitioner. This shall be done in accordance with the
provisions of the Transfer of Registry Rules and as expeditiously
as possible at any rate within 6 weeks of production of a copy of
this judgment along with a copy of this writ petition.
ANTONY DOMINIC, JUDGE
Rp