IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 35145 of 2007(H)
1. VALIYAPEEDIYEKKAL HASSAN, S/O.AVARAN,
                      ...  Petitioner
2. MUNDANADAN MARIYAM,
                        Vs
1. TALUK LAND BOARD PERINTHALMANNA,
                       ...       Respondent
2. TAHSILDAR, PERINTHALMANNA,
3. VILLAGE OFFICER, KURUVA VILLAGE,
                For Petitioner  :SRI.P.M.POULOSE
                For Respondent  : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
 Dated :28/11/2007
 O R D E R
                       ANTONY DOMINIC, J.
                     ===============
                 W.P.(C) NO. 35145 OF 2007 H
               =====================
          Dated this the 28th day of November, 2007
                          J U D G M E N T
Petitioners who claim the benefit of the amendment of Act
21 of 2006 has filed Ext.P3 application before the 1st respondent
and is seeking an order directing its disposal. Now that what the
petitioners are seeking is a statutory benefit, and as Ext.P3 is
filed on that behalf, I see no reason to deny the prayer.
2. Accordingly, I dispose of this writ petition directing
that the 1st respondent shall take up and consider Ext.P3 and
pass orders, as expeditiously as possible, at any rate within three
months from the date of receipt of a copy of this judgment.
In the meanwhile, until orders are passed as above, further
proceedings, if any for assuming possession for assigning the
land mentioned therein shall be kept in abeyance.
ANTONY DOMINIC, JUDGE.
Rp