High Court Kerala High Court

Baby vs The Tahsildar on 28 April, 2009

Kerala High Court
Baby vs The Tahsildar on 28 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12782 of 2009(P)


1. BABY,W/O.NICHALAS(LATE),AGED 58 YRS,
                      ...  Petitioner

                        Vs



1. THE TAHSILDAR,TALUK OFFICE,KOCHI.
                       ...       Respondent

2. VILLAGE OFFICER,NAYARAMBALAM VILLAGE

                For Petitioner  :SRI.DENIZEN KOMATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :28/04/2009

 O R D E R
             P.R.RAMACHANDRA MENON, J.
                   ---------------------------------------
                  W.P.(C) No.12782 OF 2009
                   ---------------------------------------
             Dated this the 28th day of April, 2009


                            JUDGMENT

The main prayer of the petitioner is for a direction to

consider and finalise Ext.P2 proceedings under the Transfer

of Registry Rules, 1966 within a time frame.

2. Heard both the sides. Considering the facts and

circumstances of the case, the first respondent is directed to

consider Ext.P2 application preferred by the petitioner and to

pass appropriate orders in accordance with law after giving an

opportunity of being heard to the petitioner, within two

months from the date of receipt of a copy of this judgment.

The writ petition is disposed of accordingly.

P.R.RAMACHANDRA MENON
JUDGE

pac