IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15277 of 2008(R)
1. ARIFA BEEVI.S., KALIYILPURA,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY SECRETARY,
... Respondent
2. DIRECTOR (SURVEY),
3. JOINT DIRECTOR, REGIONAL SURVEY,
4. JAMEELA BEEVI, RASEENA MANZIL,
For Petitioner :SRI.R.ANILKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :23/05/2008
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 15277 of 2008
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 23rd May, 2008.
J U D G M E N T
The petitioner has filed an appeal before the 3rd respondent
against an order passed under the Survey of boundaries Act. The
petitioner seeks expeditious disposal of the same.
2. I have heard the learned Government Pleader also.
In the facts and circumstances of the case, I dispose of this writ
petition with a direction to the 3rd respondent to consider and pass
orders on Ext. P3 as expeditiously as possible, at any rate, within two
months from the date of receipt of a copy of this judgment.
The petitioner shall forward a certified copy of this judgment
along with a copy of the writ petition to the 3rd respondent for
compliance.
S. Siri Jagan, Judge.
Tds/