IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP No. 1152 of 2006(E)
1. K.J.THOMAS, SON OF CHACKO JOSEPH,
... Petitioner
2. DR. SUSAMMA JOHN, -DO-.
Vs
1. THE JOINT REGISTRAR OF CO-OPERATIVE
... Respondent
2. THE ERNAKULAM CO-OPERATIVE HOUSE
For Petitioner :SRI.T.R.HARIKUMAR
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice K.THANKAPPAN
Dated :02/08/2007
O R D E R
K.THANKAPPAN, J.
----------------------------------------
R.P. NO. 1152 OF 2006
IN
W.P.(C)NO.16849 OF 2006
----------------------------------------
Dated this the 2nd day of August, 2007
O R D E R
This Review Petition is filed by the petitioners in the Writ Petition.
As per the judgment dated 11.7.2006, this Court directed the second
respondent to consider Ext.P2 representation filed by the petitioners as
expeditiously as possible by conveying or registering the documents
relating to the property in question within a reasonable time, at any rate
within one month from the date of receipt of a copy of the judgment. The
second respondent was also directed to consider Ext.P3 letter of the first
respondent. Subsequent to the above direction, notice was served on the
legal heirs of Sri. P.K. Paul, the original allottee of the plot in question by
publishing the same in Rashtradeepika, Ernakulam edition.
2. This Court heard the learned counsel appearing for the review
petitioners, learned counsel for the second respondent and the learned
Government Pleader.
R.P.NO.1152/2006 2
3. Admittedly, as per the judgment dated 25.10.2005 in A.S. No.698
of 1996, the petitioners and the legal heirs of the original allottee had
agreed to compromise the matter and on the basis of the compromise
suggested, the appeal was dismissed as withdrawn. Now, it is reported
that the second respondent has received the entire amount relating to the
plot in question. Hence, there is no legal bar for the second respondent to
convey the property in question in the name of the petitioners.
4. In the above circumstances, the second respondent is directed to
comply with the direction issued by this Court as early as possible, at any
rate within 45 days from the date of receipt of a copy of this order. It is
made clear that the second respondent is entitled to any amount due from
the petitioners outstanding in the account of the original allottee.
The Review Petition is disposed of with the above clarification.
(K.THANKAPPAN, JUDGE)
sp/
R.P.NO.1152/2006 3