IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21314 of 2010(L)
1. V.K.SAROJINI W/O.LATE MADHAVAN,
... Petitioner
Vs
1. STATE OF KERALA REPRESNTED BY THE CHIEF
... Respondent
2. THE TALUK LAND BOARD, OTTAPALAM.
3. THE LAND TRIBUNAL, SREEKRISHNAPURAM.
4. THE VILLAGE OFFICER, KADAMPAZHIPURAM II
For Petitioner :SMT.T.D.RAJALAKSHMI
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :24/01/2011
O R D E R
ANTONY DOMINIC, J.
```````````````````````````````````````````````````````
W.P.(C) No. 21314 of 2010 L
```````````````````````````````````````````````````````
Dated this the 24th day of January, 2011
J U D G M E N T
The only request made by the petitioner in this writ
petition is to direct the second respondent to consider Ext.P4
claim petition filed by the petitioner before him.
2. Now that Ext.P4 application has been filed, it is for the
second respondent to consider the application in accordance with
law and also adverting to Ext.P5, a judgment of the Apex Court in
Ahmmedkutty Vs. Mariakutty Umma [2000 (1) KLT 829 (SC)].
This, the second respondent shall do with notice to the affected
parties and as expeditiously as possible and at any rate, within a
period of three months from the date of production of a copy of
this judgment.
3. Petitioner shall produce a copy of this judgment and
writ petition before the second respondent for compliance.
Writ petition is disposed of as above.
Sd/-
(ANTONY DOMINIC, JUDGE)
aks
// True Copy //
P.A. To Judge