IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 35160 of 2007(I)
1. GURUPRASADAN TRUST, MAVELIKKARA,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. DISTRICT COLLECTOR, ALAPPUZHA.
3. THE REVENUE DIVISIONAL OFFICER,
4. TAHSILDAR, TALUK OFFICE, MAVELIKKARA.
5. KURIAN JEROME, MALAYIL VADAKKETHIL,
For Petitioner :SRI.GEORGE VARGHESE(PERUMPALLIKUTTIYIL)
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :28/11/2007
O R D E R
ANTONY DOMINIC, J.
===================
W.P.(C) NO.35160 OF 2007 I
===================
Dated this the 28th day of November, 2007
J U D G M E N T
The only prayer that is sought for by the petitioner is for an
expeditious disposal of Ext.P3 appeal filed by the 5th respondent
and which is pending before the 3rd respondent. Ext.P3 being a
statutory appeal, I see no reason for declining the relief.
2. Accordingly, I dispose this writ petition directing that
Ext.P3 appeal shall be disposed of by the 3rd respondent, as
expeditiously as possible, at any rate within 8 weeks of receipt of
a copy of this judgment.
3. Before orders are passed, notice shall be issued to the
petitioner as also the 5th respondent, who has filed the appeal.
Petitioner shall produce a copy of this judgment before the
3rd respondent for compliance.
ANTONY DOMINIC, JUDGE
Rp