High Court Kerala High Court

Savithri vs The Village Officer on 1 April, 2009

Kerala High Court
Savithri vs The Village Officer on 1 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10519 of 2009(H)


1. SAVITHRI,
                      ...  Petitioner

                        Vs



1. THE VILLAGE OFFICER,
                       ...       Respondent

2. THE TAHSILDAR,

3. THE REVENUE DIVISIONAL OFFICER,

                For Petitioner  :SRI.ANIL THOMAS (MELEMALAYIL)

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :01/04/2009

 O R D E R
                       ANTONY DOMINIC, J.
                     ================
                 W.P.(C) NO. 10519 OF 2009 (H)
                 =====================

             Dated this the 1st day of April, 2009

                         J U D G M E N T

Petitioner’s grievance is that she and her husband had made

applications for assignment of land and that those applications

were directed to be considered in Ext.P1 judgment rendered by

this Court in WP(C) No.25130/2006. It is stated that in pursuance

to the judgment, orders have been passed on the application

made by her husband alone and that her application has not been

considered. It is with this grievance the writ petition has been

filed praying that the application made by her should be ordered

to be considered by the 2nd respondent.

2. Petitioner has not produced a copy of the application

stated to have been made and even Exts.P2 and P3 do not make

reference to such an application. However, counsel for the

petitioner asserts that there was such an application, and if that

be so, it will be open to the petitioner to approach the 2nd

respondent, who shall verify the matter, and if application made

by her is pending, necessarily, the same shall be dealt with in

accordance with the rules. It is also directed that in case if no

WPC 10519/09
:2 :

such application is received or is traceable, it will be open to the

petitioner to make a fresh application, in which event, that will

also be dealt with in accordance with law.

3. The needful shall be done, as expeditiously as possible.

Petitioner shall produce a copy of this judgment before the 2nd

respondent for compliance.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp