IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20018 of 2010(B)
1. THE ARCHDIOCESE OF VERAPOLY, BROADWAY,
... Petitioner
Vs
1. RESURVEY DEPUTY DIRECTOR,
... Respondent
2. THASILDAR, KANAYANNUR TALUK, ERNAKULAM.
3. VILLAGE OFFICER,
4. THE SPECIAL TAHSILDAR (LA) ICTT,
For Petitioner :SRI.L.ALOYSIUS THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :28/06/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No. 20018 of 2010
==================
Dated this the 28th day of June, 2010
J U D G M E N T
The petitioner is aggrieved is by delay in disposal of Ext.P4
application filed in July, 2007, for correction of an alleged mistake
committed by the resurvey authorities while surveying the property
belonging to the petitioner. The petitioner seeks a direction to the 1st
respondent to consider and pass orders on Ext.P4 expeditiously.
2. I have heard the learned Government Pleader also.
3. In the facts and circumstances of the case, I dispose of this
writ petition with a direction to the 1st respondent to consider and pass
orders on Ext.P4, as expeditiously as possible, at any rate, within one
month from the date of receipt of a certified copy of this judgment,
after affording an opportunity of being heard to the petitioner.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge