High Court Kerala High Court

The Best One Properties And … vs State Of Kerala on 19 November, 2009

Kerala High Court
The Best One Properties And … vs State Of Kerala on 19 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29313 of 2009(H)


1. THE BEST ONE PROPERTIES AND DEVELOPERS
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

3. THE REVENUE DIVISIONAL OFFICER,

4. THE THAHASILDAR, UDUMBANCHOLA TALUK,

5. THE VILLAGE OFFICER, CHINNAKANAL VILLAGE

6. THE SUB REGISTRAR, OFFICE OF THE

                For Petitioner  :SRI.ALEXANDER JOSEPH

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :19/11/2009

 O R D E R

P.N. RAVINDRAN, J.

– – – – – – – – – – – – – – – – – – – – – –

W.P.(C) No. 29313 of 2009 – H

– – – – – – – – – – – – – – – – – – – – – –

Dated 19th November, 2009.

Judgment

The petitioner purchased a parcel of land, 3 acres and 40 cents in

extent, situated in Survey No. 1/1 of Chinnakanal village,

Udumbanchola Taluk by the original of Ext.P1 sale deed. He thereafter

moved the fourth respondent Tahsildar through the fifth respondent

Village Officer to effect mutation in the revenue records. When

mutation was not effected, he submitted Ext.P3 representation before

the fourth respondent requesting him to effect mutation in the revenue

records. This writ petition was thereafter filed on the very next day

seeking a direction to the respondents to effect transfer of registry.

2. Sri.M.P.Sreekrishnan, the learned Government Pleader

appearing for the respondents submits that the fourth respondent

Tahsildar will consider the petitioner’s application for transfer of

registry and pass appropriate orders thereon expeditiously. He submits

that if any more information is required from the petitioner, the

Tahsildar will issue notice to him, give him an opportunity to furnish

the information or clarification, if any.

W.P.(C) No.29313/2009 -2-

In the light of the said submission, I dispose of this writ petition

with a direction to the fourth respondent to consider Ext.P3

representation and also the application for transfer of registry

submitted by the petitioner before the fifth respondent and pass orders

thereon expeditiously and in any event, within two months from the

date on which the petitioner produces a certified copy of this judgment

before the fourth respondent. The fifth respondent Village Officer shall

forward the original of the petitioner’s application for transfer of

registry with his remarks and connected papers to the fourth

respondent within two weeks from the on which the petitioner

produces a certified copy of this judgment before him.

P.N. RAVINDRAN
Judge

vaa