IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35749 of 2010(P)
1. V.B.RAJAN, AGED 44 YEARS, S/O.
... Petitioner
2. THULASIDHARAN, S/O. PADMANABHAN,
Vs
1. THE STATE OF KERALA, REP. BY ITS
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE TAHSILDAR,
4. THE VILLAGE OFFICER,
5. THE TRIBAL DEVELOPMENT OFFICER,
6. THE DIVISIONAL FOREST OFFICER,
For Petitioner :SRI.A.X.VARGHESE
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :15/12/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 35749 OF 2010
=====================
Dated this the 15th day of December, 2010
J U D G M E N T
According to the petitioners, they submitted Exts.P6 and P7
before the 3rd respondent seeking assignment of the land
mentioned therein. The complaint of the petitioners is that
despite having made the aforesaid applications, which are dated
14/10/2004 and 15/2/2006, orders have not been passed. It is on
this basis, the writ petition is filed.
Taking note of the above averments in the writ petition and
without expressing anything on the merits of the claim raised, the
writ petition will stand disposed of directing the 3rd respondent to
consider the aforesaid applications, if such applications have been
received and are pending. Orders shall be passed at any rate
within 8 weeks of production of a copy of this judgment along with
a copy of this writ petition.
ANTONY DOMINIC, JUDGE
Rp