High Court Kerala High Court

Joy vs Village Officer on 3 November, 2010

Kerala High Court
Joy vs Village Officer on 3 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33333 of 2010(N)


1. JOY,S/O.VARKEY,MOOLAN HOUSE,
                      ...  Petitioner

                        Vs



1. VILLAGE OFFICER,THURAVOOR VILLAGE,
                       ...       Respondent

2. TAHSILDAR, ALUVA,PIN 683 101.

                For Petitioner  :SRI.G.HARIHARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :03/11/2010

 O R D E R
                     ANTONY DOMINIC, J.
                   ================
                W.P.(C) NO.33333 OF 2010 (N)
               =====================

         Dated this the 3rd day of November, 2010

                        J U D G M E N T

Non consideration of Ext.P3 where the petitioner sought

mutation of his property covered by Ext.P1 is what is sought for.

Having regard to the case of the petitioner that Ext.P3 is

pending before the first respondent, it is directed that the first

respondent will consider and pass orders on Ext.P3. This shall be

done at any rate within 4 weeks from the date of production of a

copy of the judgment.

ANTONY DOMINIC, JUDGE
vi