IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37286 of 2010(I)
1. V.H.YUSUF, S/O.HASSAN, AGED 46,
... Petitioner
Vs
1. KALAMASSERY MUNICIPALITY,
... Respondent
For Petitioner :SRI.K.C.ELDHO
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :07/01/2011
O R D E R
C.T.RAVIKUMAR, J.
---------------------------------------
W.P(C)No.37286 of 2010
----------------------------------------
Dated 7th January, 2011
JUDGMENT
The petitioner has purchased an extent of 2.80 ares of land
comprised in Survey No.842/5 (Re-survey No.589/5) of Thrikkakkara
North Village as per Ext.P1 sale deed. The petitioner has effected its
mutation as is obvious from Ext.P2 and thereafter submitted an
application before the respondent for changing the ownership of the
building situated thereon. Ext.P3 is the application submitted for that
behalf. This writ petition has been filed alleging inaction on the part of
the respondent in considering Ext.P3 application.
2. I have heard the learned counsel appearing for the
petitioner and also the learned standing counsel appearing for the
respondent.
3. Admittedly, Ext.P3 application submitted by the petitioner
for change of ownership of the building situated in the property purchased
by the petitioner as per Ext.P1 is pending before the respondent.
Therefore, the respondent is bound to consider the same and pass orders
thereon in accordance with the provisions of law.
WP(C).No.37286/2010 2
In the above circumstances, this writ petition is disposed of
with a direction to the respondent to consider and pass orders on Ext.P3
application for change of ownership of the building, in accordance with
law, expeditiously, at any rate within one month from the date of receipt
of a copy of this judgment.
Sd/-
C.T.RAVIKUMAR
Judge
TKS
// True copy //
P.S to Judge