IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34827 of 2008(U)
1. K.NARAYANAN, GOKULAM, ERAMALLOORE P.O.,
... Petitioner
Vs
1. THE TAHSILDAR, CHERTHALA,
... Respondent
2. THE VILLAGE OFFICER, EZHUPUNNA
For Petitioner :SRI.J.OM PRAKASH
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :26/11/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.34827 of 2008
--------------------------
Dated this the 26th November, 2008
J U D G M E N T
Petitioner’s wife was in possession of six cents of
property. She purchased the same under Exhibit P1 sale
deed. Petitioner’s wife passed away on 29.5.2006 and
according to the petitioner on his application mutation
was effected in his favour and basic tax was paid, as
evidenced by Exhibit P2. Petitioner has sought for a
possession certificate in relation to the said property.
According to the petitioner, he is the only legal
representative of his wife. Exhibit P3 representation is
pending before the 1st respondent in this regard.
Having heard the learned Government Pleader also,
the writ petition is disposed of directing the 1st
respondent to consider and pass appropriate orders on
Exhibit P3. If the petitioner’s claim is found to be
tenable, possession certificate shall be issued within
three months from the date of receipt of a copy of this
judgment.
(V.GIRI,JUDGE)
ma
2
3