High Court Kerala High Court

Easwari vs The Village Officer on 8 August, 2008

Kerala High Court
Easwari vs The Village Officer on 8 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22876 of 2006(W)


1. EASWARI, AGED 65 YEARS,
                      ...  Petitioner

                        Vs



1. THE VILLAGE OFFICER,
                       ...       Respondent

                For Petitioner  :SRI.RENJITH THAMPAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :08/08/2008

 O R D E R
                       KURIAN JOSEPH, J.
           -----------------------------------------
                W.P(C) No.22876 of 2006
           -----------------------------------------
         Dated this the 8th day of August, 2008

                           JUDGMENT

The writ petition is filed with the following prayer:-

I. issue a writ in the nature of mandamus
commanding the 1st respondent to issue family
membership certificate as applied for in Ext.P4, in Ext.P5
format within such time as may be fixed by this Hon’ble
Court.

There will be a direction to the second respondent/

Tahsildar to take appropriate action in the applications

filed by the petitioner for the certificate within a period of

one month from the date of production of a copy of the

judgment.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

———————————–
W.P(C).No.22876 of 2006

———————————–

JUDGMENT

8th August, 2008