High Court Kerala High Court

Sarvothadi Lakshmi vs The Land Tribunal on 11 February, 2009

Kerala High Court
Sarvothadi Lakshmi vs The Land Tribunal on 11 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4536 of 2009(M)


1. SARVOTHADI LAKSHMI, W/O. LATE
                      ...  Petitioner

                        Vs



1. THE LAND TRIBUNAL,PAYYANNUR
                       ...       Respondent

2. MADHU C.V, S/O.LATE CHERIYA VEETTIL

                For Petitioner  :SRI.GEORGE MECHERIL

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :11/02/2009

 O R D E R
                   ANTONY DOMINIC,J.
              -----------------------
                W.P.(C).No.4536 OF 2009
             ------------------------
         Dated this the 11th day of February, 2009.

                        JUDGMENT

Petitioner submits that he was ordered to be granted

purchase certificate by the first respondent Land Tribunal in

its order dated 2.4.1976, in O.A.No.12124/1975. It is

stated that against the said order, the father of the 2nd

respondent land lord filed an appeal before the appellate

authority as A.A.No.60/1994. It is stated that the appellate

authority by Ext.P1 order set aside the order dated

2.4.1976 and remitted the matter back to the first

respondent for reconsideration and that the matter is still

pending without final orders. Complaint of the petitioner is

regarding the inordinate delay in finalizing the proceedings

in O.A. No.12124/75 pending before the first respondent.

Evidently, the proceeding is a long pending one and

the matter needs to be expeditiously finalized. In view of

WP(c).No.4536/09 /2/

this, I direct the first respondent to finalize the proceedings in

O.A.No.12124/75 with notice to the parties as expeditiously

as possible and at any rate within 6 months from the date of

production of a copy of the judgment.

Writ Petition is disposed of as above.

(ANTONY DOMINIC)
JUDGE
vi/