IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22741 of 2009(K)
1. AMMINI VARGHESE,AGED 54 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,REPRESENTED BY THE
... Respondent
2. THE DEPUTY DIRECTOR,SURVEY AND RECORDS,
For Petitioner :SRI.P.HARIDAS
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :11/08/2009
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.22741 of 2009
--------------------------
Dated this the 11th August,2009
J U D G M E N T
Petitioner claims to be in possession and ownership of
10.71 cents of property comprised in Re.Sy.No291/8 of
Peringara Village. According to her, there is a footpath on
the northern side of the property having an average width
of 2 feet leading to her residential property. She has
sought for correction of resurvey plan and apparently a
request has been made in the wake of an order passed by
the Civil Court rejecting the claim of the petitioner in
relation to pathway situated on the northern side of the
property. Ext.P1 is pending orders and this writ petition
has been filed seeking appropriate direction in relation to
Ext. P1. Second respondent shall consider whether Ext.P1
is maintainable and if it is maintainable then notice shall
be issued to the opposite parties in the suit filed by the
petitioner in O.S 543/2003 and 544/2003 before the
Munsiff’s Court, Thiruvalla. Thereafter a decision shall be
taken on Ext.P1 after hearing such opposite parties in O.S
W.P ( C) No.22741 of 2009
2
543/2003 and 544/2003 within a period of two months from
the date of receipt of a copy of this judgment
Writ petition is disposed of as above.
(V.GIRI,JUDGE)
ma
W.P ( C) No.22741 of 2009
3
W.P ( C) No.22741 of 2009
4