IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14046 of 2009(A)
1. K.PRAKASH, S/O.LATE V.M.KOSHY,
... Petitioner
Vs
1. STATE OF KERALA TO BE REPRESENTED BY
... Respondent
2. THE DISTRICT COLLECTOR, IDUKKI,
3. TAHSILDAR, DEVIKULAM.
4. THE SUB REGISTRAR, DEVIKULAM,
For Petitioner :SRI.N.M.VARGHESE
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :17/08/2009
O R D E R
V.GIRI, J.
= = = = = = = = = = = = = = == = = = = = =
W.P.(C). No. 14046 OF 2009
= = = = = = = = = = = = = == = = = = = = =
Dated this the 17th day of August 2009.
JUDGMENT
Petitioner have approached this Court seeking a direction
to the second respondent to issue a ‘Non Objection Certificate’
as requested in Ext.P10, permitting the petitioner to execute the
sale deed pursuant to Ext.P6 and to present it for registration.
According to the petitioner, he is an owner in possession of
11.250 cents of land comprised in Survey No.20/1 of the
Kannan Devan Hill Village. The property belongs to his
family. He has entered into an agreement for sale of the
property in favour of one Sri. T.M.Kuriakose. He requires the
money for the treatment of his son.
2. I heard the learned Government Pleader also.
3. The District Collector, the second respondent shall look
into Ext.P10 and take a decision within 4 weeks from the date of
receipt of a copy of this judgment. Unless there are any other
inhibiting factors, a ‘Non Objection Certificate’ shall be issued
within the said time.
Writ petition is disposed of as above.
(V.GIRI)
JUDGE
kkms/