High Court Kerala High Court

Salim Khan vs Tahsildar on 25 August, 2009

Kerala High Court
Salim Khan vs Tahsildar on 25 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24362 of 2009(M)


1. SALIM KHAN, S/O.LATE NOORKHAN,
                      ...  Petitioner

                        Vs



1. TAHSILDAR, TALUK OFFICE, KOCHI.
                       ...       Respondent

2. VILLAGE OFFICER, PUTHUVYPU VILLAGE,

3. DISTRICT COLLECTOR, ERNAKULAM.

                For Petitioner  :SRI.DENIZEN KOMATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :25/08/2009

 O R D E R
                               V.GIRI, J.
                 ---------------------------------------------
                    W.P.(C).No.24362 of 2009
                 ---------------------------------------------
             Dated this the 25th day of August, 2009



                              JUDGMENT

The petitioner has applied for assignment of 3 cents of land

in survey No.158/4 of Puthuvypu Village in the prescribed

format. The petitioner is aggrieved by the gross delay in steps

being taken on the application preferred by the petitioner, copy

of which has been produced as Ext.P3. Hence, the writ petition.

2. I have heard the learned Government Pleader also.

3. The first respondent shall, within one month from the

date of production of a copy of the judgment, forward a report on

the petitioner’s application to the third respondent District

Collector and the third respondent shall see that a decision is

taken on the petitioner’s application under the Land Assignment

Rules within two months thereafter. Copy of the Writ Petition

shall be produced by the petitioner along with a copy of the

judgment.

The writ petition is disposed of as above.

V.GIRI, JUDGE
csl