High Court Kerala High Court

K.N.Sreekumar vs District Collector on 14 September, 2007

Kerala High Court
K.N.Sreekumar vs District Collector on 14 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 27383 of 2007(I)


1. K.N.SREEKUMAR, AGED 41, S/O. NARAYANAN
                      ...  Petitioner

                        Vs



1. DISTRICT COLLECTOR,
                       ...       Respondent

2. THE DISTRICT SURVEY SUPERINTENDENT,

3. THE VILLAGE OFFICER,

4. ANIL UMMAN,

                For Petitioner  :SRI.P.J.PAULACHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :14/09/2007

 O R D E R
                    ANTONY DOMINIC, J.
                   ===============
                W.P.(C) NO. 27383 OF 2007
               ====================

        Dated this the 14th day of September, 2007

                       J U D G M E N T

The petitioner had approached this court in WP(C) No.

21770/07, complaining that an application made by him for

mutation of his property was not being acted upon. The writ

petition was disposed of by Ext.P2 judgment directing to

complete the proceedings within two months of date of

receipt of a copy of the judgment.

2. Even according to the learned counsel for the writ

petitioner, the period prescribed in the judgment is expiring

only on 23rd of this month. It is stated that in the

meantime, petitioner attempted to produce Exhibits P4 to P8

documents under cover of Ext.P3 representation and that

the 2nd respondent is refusing to accept the same. It is on

that basis, this writ petition has been filed praying for a

direction to the 2nd respondent to accept the documents and

WPC 27383/07
: 2 :

act upon the same.

3. Now that the 2nd respondent has to comply with

the proceedings pursuant to Ext.P2 judgment of this court,

the petitioner is entitled to produce whatever documents

that he has in the course of enquiry. If he has produced any

documents, the 2nd respondent is bound to accept the same

and there cannot be any valid reason for his alleged refusal.

4. Therefore, I dispose of this writ petition directing

that if the petitioner produces Ext.P3 representation and

Exhibits P4 to P8 documents, the same will be accepted by

the 2nd respondent and considered at the time when he

passes orders in pursuance to Ext.P2 judgment.

Writ petition is disposed of as above.

Petitioner is directed to produce a copy of this

judgment before the 2nd respondent for compliance.

ANTONY DOMINIC, JUDGE.

Rp

WPC 27383/07
: 3 :