IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7591 of 2010(Y)
1. VALSA JACOB, AGED 58 YEARS,
... Petitioner
Vs
1. THE REVENUE DIVISIONAL OFFICER,
... Respondent
2. ADDITIONAL TAHSILDAR, ERNAKULAM.
3. VILLAGE OFFICER, ERNAKULAM.
4. C.P.PAUL, AGED 65, PAULSON PARK HOTEL,
5. MARY VARKEY, AGED 62,
6. ANAND GEORGE, AGED 29,
7. ANOOP GEORGE, AGED 27,
For Petitioner :SRI.PRAMOD KOCHUTHOMMEN.E.
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :09/03/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
---------------------------------------
W.P.(C) No.7591 OF 2010
---------------------------------------
Dated this the 9th day of March, 2010.
J U D G M E N T
The petitioner is the appellant in an appeal filed under
Rule 18(i) of the Transfer of Registry Rules, which is produced as
Exhibit P3. The petitioner filed an application seeking mutation of
the property which belonged to her late mother Smt.Annamma in
the joint names of all legal heirs of late Annamma ie. petitioner
and respondents 4 to 7 before the 3rd respondent Village Officer.
2. The application was rejected as per Exhibit P1 on the
ground that there is an error crept in the sale deed when
compared to the survey number of the property on
measurement. It was suggested that a rectification deed may be
executed. Exhibit P2 is the order passed by the 2nd respondent
wherein Exhibit P1 order had been confirmed. Thereafter, the
petitioner preferred a Transfer of Registry Appeal as per
Exhibit P3. It is pointed out that the appeal was posted for
hearing on 14.10.2009, 04.11.2009, 23.12.2009 and 20.01.2010
W.P.(C) No.7591/2010 2
and now it is posted to 07.04.2010. The petitioner seeks for a
direction to dispose of the appeal within a time frame.
Heard the learned Government Pleader for the official
respondents. There will be a direction to the 1st respondent
Revenue Divisional Officer to take a decision on Exhibit P3, after
hearing the petitioner and respondents 4 to 7, within a period of
two months from the date of receipt of a copy of this judgment.
The petitioner will produce a copy of this judgment along with
copy of the writ petition for compliance.
This writ petition is disposed of as above.
T.R. RAMACHANDRAN NAIR
JUDGE
smp