High Court Kerala High Court

Gilbert Prince vs The District Collector on 19 March, 2009

Kerala High Court
Gilbert Prince vs The District Collector on 19 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8845 of 2009(A)


1. GILBERT PRINCE, S/O.LATE PALLAYAN,
                      ...  Petitioner
2. AJANTHAKUMARI, W/O.GILBERT PRINCE,

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE ADDITIONAL TAHSILDAR,

3. THE VILLAGE OFFICER,

4. K.SIVARAJAN,

                For Petitioner  :SRI.BINOY VASUDEVAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :19/03/2009

 O R D E R
                      ANTONY DOMINIC, J.
                     ================
                 W.P.(C) NO. 8845 OF 2009 (A)
                =====================

            Dated this the 19th day of March, 2009

                        J U D G M E N T

Petitioners claim ownership over 6.75 cents of land covered

by Exts.P1 to P3 documents. According to the petitioners, soon

after the property was purchased, they applied for effecting

mutation in their favour, acceptance of tax and also for

measurement of the property. It is stated that there was no

response on the part of the 3rd respondent and therefore they

filed Ext.P5 before the 1st respondent. Ext.P5 was forwarded by

the 1st respondent to the 2nd respondent, who in turn called for a

report from the 3rd respondent. Petitioner submits that on enquiry

with the 3rd respondent, it was informed that the report was

submitted to the 2nd respondent. Still there was no progress on

the application made and therefore petitioner moved the 2nd

respondent by filing Ext.P7. Even to Ext.P7, there was no

response and it is in these circumstances, the writ petition has

been filed.

2. If as stated by the petitioner, property has been

purchased by them, final orders on their application for effecting

WPC 8845/09
:2 :

mutation, acceptance of tax and for measurement has to be

passed.

3. Now that according to the petitioners, the proceedings

are now pending before the 2nd respondent before whom Ext.P7

representation has been made, I direct the 2nd respondent to

consider and pass orders on Ext.P7. This shall be done, as

expeditiously as possible, at any rate within 8 weeks of

production of a copy of this judgment.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp