High Court Kerala High Court

K.L.Constantine vs The Revenue Divisional Officer on 18 January, 2011

Kerala High Court
K.L.Constantine vs The Revenue Divisional Officer on 18 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 602 of 2011(A)


1. K.L.CONSTANTINE, AGED 32,
                      ...  Petitioner

                        Vs



1. THE REVENUE DIVISIONAL OFFICER,
                       ...       Respondent

2. THE TAHSILDAR,

3. THE VILLGE OFFICER,

                For Petitioner  :SRI.ALEXANDER JOSEPH

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :18/01/2011

 O R D E R
                      ANTONY DOMINIC, J.
             --------------------------------------------------
                  W.P.(C) NO.602 OF 2011(A)
             --------------------------------------------------
          Dated this the 18th day of January, 2011

                          J U D G M E N T

Against Ext.P2 order declining an application under the

Transfer of Registry Rules, petitioner has filed Ext.P3 appeal

accompanied by Ext.P4 application for condonation of delay of

333 days. The appeal and delay condonation application are

pending before the first respondent. In this writ petition, petitioner

seeks an order for the expeditious disposal of the appeal.

2. Having regard to the fact that the appeal and delay

condonation application are pending, initially the application for

delay condonation has to be considered and depending upon the

order passed on Ext.P4, Ext.P3 will also have to be dealt with.

Therefore, I dispose of this writ petition directing the first

respondent to consider and pass orders on Ext.P4 application

made by the petitioner for condonation of delay and if the delay is

condoned, Ext.P3 appeal shall be considered on merits and pass

orders thereon. This process shall be completed with notice to the

petitioner as expeditiously as possible and at any rate within 6

weeks from the date of production of a copy of the judgment

along with a copy of the writ petition.

vi                                             (ANTONY DOMINIC)
                                                       JUDGE

WPC.No. /09
               :2 :



vi/