IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27754 of 2008(D)
1. GOPINATHAN E.M., S/O. MADHAVAN,
... Petitioner
2. ASHAMANI P.K. W/O. GOPINATHAN,
Vs
1. THE TAHSILDAR, KANAYANNUR TALUK,
... Respondent
2. THE DISTRICT COLLECTOR,ERNAKULAM
3. THE REVENUE DIVISIONAL OFFICER (R.D.O)
For Petitioner :SRI.K.REGHU KOTTAPPURAM
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :25/09/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.27754 of 2008
--------------------------
Dated this the 25th September, 2008
J U D G M E N T
Second petitioner is the wife of the 1st petitioner.
First petitioner acquired an extent of 4.5 cents of land in
Sy. No.1403/2 of Punithura Village under Exhibit P1
settlement deed and second petitioner purchased another
1.5. cent of land in Sy. No.1406 of 2004 under Exhibit P3
sale deed. Petitioners state that the boundaries of the
properties purchased under Exhibits P1 and P3 have not
been demarcated. Exhibits P5, P6, P7 and P9 applications
are filed in this behalf before the 1st respondent. In the
circumstances, it is necessary only to direct a
consideration of Exhibit P9.
Having heard the learned Government Pleader also,
the writ petition is disposed of directing the 1st
respondent to consider Exhibit P9 and take appropriate
action thereon, in accordance with the Survey and
Boundaries Act, within a period of two months the date of
W.P ( C) No.27754 of 2008
2
receipt of a copy of this judgment.
Petitioners shall produce a copy of this judgment
along with a copy of the writ petition before the 1st
respondent for compliance.
(V.GIRI, JUDGE)
ma
W.P ( C) No.27754 of 2008
3