Kerala High Court
K.Venugopal vs State Of Kerala Represented By on 11 March, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 8114 of 2008(N)
1. K.VENUGOPAL, THONNIPLAVILLA VEEDU,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE SUPERINTENDENT OF SURVEY,
4. THE TALUK SURVEYOR, NEYYATTINKARA.
For Petitioner :SRI.S.M.PREM
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :11/03/2008
O R D E R
ANTONY DOMINIC, J.
------------------------------------
W.P.(C) 8114 of 2008
-------------------------------------
Dated: MARCH 11, 2008
JUDGMENT
In this writ petition all that the petitioner seeks is to direct the
respondents to pass orders on Ext.P1 whereby the petitioner has
requested for measurement and demarcation of his property.
2. If, as stated by the petitioner, Ext.P1 is pending
consideration of the 4th respondent, necessary orders shall be
passed on Ext.P1 as expeditiously as possible, at any rate, within
four weeks of production of a copy of this judgment.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
mt/-