IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29709 of 2008(J)
1. MAGIC BROTHERS TOURISM PRIVATE LIMITED,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE TAHSILDAR, CHIRAYINKEEZHU.
3. THE VILLAGE OFFICER, EDAVA.
For Petitioner :SRI.PHILIP T.VARGHESE
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :04/03/2009
O R D E R
ANTONY DOMINIC,J.
-----------------------
W.P.(C).No.29709 OF 2008
------------------------
Dated this the 4th day of March, 2009.
JUDGMENT
Petitioner, a company incorporated under the
provisions of the Indian Companies Act acquired certain
immovable properties as per Exts.P2 and P3. It is stated
that there upon, they sought mutation of the property in
their favour by filing Ext.P7 application before the 2nd
respondent. Orders have not been passed and thereupon
this writ petition is filed.
2. Learned Government Pleader on instruction
confirms the pendency of Ext.P7 application and according
to him Ext.P7 has been forwarded by the 2nd respondent to
the first respondent and that the matter is pending before
the Ist respondent.
Accordingly, the writ petition is disposed of directing
the first respondent to consider Ext.P7 and pass orders
WP(c).No.29709/08 /2/
thereon as expeditiously as possible and at any rate within 6
weeks from the date of production of a copy of the judgment.
(ANTONY DOMINIC)
JUDGE
vi/
WP(c).No.29709/08 /2/