High Court Kerala High Court

Ajithkumar vs The Tahsildar on 5 August, 2010

Kerala High Court
Ajithkumar vs The Tahsildar on 5 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22657 of 2010(F)


1. AJITHKUMAR, S/O. RAMAKRISHNAN NAIR,
                      ...  Petitioner

                        Vs



1. THE TAHSILDAR,
                       ...       Respondent

2. SUPERINTENDENT OF SURVEY & LAND RECORDS,

                For Petitioner  :SRI.G.HARIHARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :05/08/2010

 O R D E R
                         S. SIRI JAGAN, J.
                        ----------------------
                 W.P.(C). No. 22657 of 2010
                 ------------------------------------
               Dated this the 5th day of August, 2010

                            JUDGMENT

The petitioner claims to be the owner and occupier of certain

properties in Kothakulangara South Village in Thuravoor. The

petitioner alleges certain mistakes in the re-survey regarding the

said properties. petitioner seeks correction of the same, for which,

petitioner had submitted a representation which has been

acknowledged by Ext.P2 receipt. The petitioner seeks a direction

to the second respondent to consider and pass orders on the

application received as evidenced by Ext.P2.

2. I have heard the learned Government Pleader also.

3. After having heard both sides, I dispose of this writ

petition with a direction to the second respondent to consider and

pass orders on the petition acknowledged by Ext.P2 receipt, as

expeditiously as possible, at any rate, within a period of one month

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

S.SIRI JAGAN, JUDGE.

ln