IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11065 of 2009(C)
1. RAJI S. SINDHU,W/O. K. MAHESH,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, COLLECTORATE,
... Respondent
2. THE TAHSILDAR, TALUK OFFICE,
3. THE VILLAGE OFFICER, PUTHOOR VILLAGE,
4. SRI. REJENDRAN NAIR, S/O. BALAKRISHNAN
For Petitioner :SRI.B.MOHANLAL
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :03/04/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.11065 of 2009
---------------------------------
Dated, this the 3rd day of April, 2009
J U D G M E N T
In respect of the property covered by Ext.P2 settlement deed,
Ext.P4 application was submitted before the 2nd respondent praying
for effecting mutation in favour of the 4th respondent, for the reason
that, the petitioner executed Ext.P3 conveying the property in favour
of the 4th respondent. The petitioner submits that on receipt of the
application referred to as above, the 2nd respondent expressed some
reservations in effecting the mutation sought for. The petitioner
states that although, she submitted her explanation by Exts.P6 & P7,
the 2nd respondent forwarded the matter for obtaining the opinion of
the additional Government Pleader, who communicated his opinion
as per Ext.P9 to the effect that nothing stands in the way of passing
orders on Ext.P4. Despite all these, the 2nd respondent has not
passed final orders on Ext.P4 and therefore, the writ petition has
been filed.
2. If as stated by the petitioner, by Ext.P9, also the
additional Government Pleader has clarified the position, it is up to
WP(C) No.11065/2009
-2-
the 2nd respondent to consider Ext.P4 in the light of Exts.P6, P7 &
P9.
3. Therefore, the writ petition is disposed of directing the
2nd respondent to consider and pass orders on Ext.P4 in the manner
as observed above. This shall be done as expeditiously as possible,
at any rate, within one month of production of a copy of this
judgment, along with a copy of this writ petition.
The writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg