IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29010 of 2008(C)
1. TONY ANTONY, AGED 24 YEARS,
... Petitioner
Vs
1. THE VILLAGE OFFICER, MEENAD VILLAGE,
... Respondent
For Petitioner :SRI.V.VENUGOPALAN NAIR
For Respondent :SRI.P.S.BIJU
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :15/01/2009
O R D E R
ANTONY DOMINIC, J.
---------------------------
W.P.(C) No. 29010 of 2008
------------------------------------
Dated this the 15th day of January, 2009
JUDGMENT
The prayer in this writ prayer is to direct the first respondent to
pass orders on Exhibit P1. Exhibit P1 is an application made by the
petitioner for effecting mutation of the property obtained by him from
one Mrs. Santhakumari. Reply to Exhibit P1 has been given by Exhibit
P5, stating that application made by the additional 5th respondent for
rectification of certain alleged mistakes in the survey records are
pending before the additional 4th respondent and therefore, the
mutation sought for by the petitioner can be effected only after those
proceedings are concluded.
Learned Government Pleader also on instruction confirms that
proceedings vide File No. SY 3 – 19201/03 is pending before the 4th
respondent. From the above, it is obvious that on the application of the
additional 5th respondent, proceeding are pending before the additional
4th respondent. In view of this, it is premature to consider the
application of the petitioner for effecting mutation. In such
W.P.(C) No. 29010 /2008
2
circumstances, only possible order that the petitioner can seek is to
direct the additional 4th respondent to conclude the proceedings
initiated at the instance of the additional 5th respondent on an
expeditious basis and depending upon the order to further direct the
first respondent to consider his request for effecting mutation of the
property that he purchased on 15/5/2008.
In view of the above, this writ petition is disposed of with the
following directions;
1. The additional 4th respondent shall, with notice to the
petitioner and additional 5th respondent, conclude the
proceedings initiated at the instance of additional 5th
respondent (File No. SY 3 – 19201/03) as expeditiously as
possible at any rate within one month of production of
copy of this judgment.
2. It is directed that on the basis of the order to be passed by
the additional 4th respondent, it will be open to the
petitioner to approach the second respondent, in which
case, the second respondent shall pass consequential
W.P.(C) No. 29010 /2008
3
orders on the request of the petitioner for effecting the
mutation of the property that he has purchased vide sale
deed executed on 15/05/2008.
It is clarified that, during the course of enquiry before
the additional 4th respondent, it will be open to the
petitioner and additional 5th respondent to produce any
documents, which they consider relevant for the enquiry.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
scm