IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35471 of 2009(D)
1. K.BASHEER, S/O.KUNHUNNI MARAKKAR
... Petitioner
Vs
1. THE TALUK LAND BOARD
... Respondent
2. THE CHAIRMAN, TALUK LAND BOARD
3. THE TAHSILDAR, CHITTUR
4. THE VILLAGE OFFICER, VADAKARAPATHY
5. STATE OF KERALA, REPRESENTED BY ITS
6. SMT. RAHIYAPPA, W/O.KUNHUNNI MARAKKAR
For Petitioner :SRI.D.KRISHNA PRASAD
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :23/12/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J
-------------------
W.P.(C).35471/2009
--------------------
Dated this the 23rd day of December, 2009
JUDGMENT
The petitioner says that he has filed statutory petition
under Section 85(8) of the Kerala Land Reforms Act before the
Taluk Land Board. The learned Government Pleader submits
that the issue relating to the land in question is covered by
Ext.R1(b) order with the petitioner’s mother on the array. The
application of the petitioner being a statutory one, let orders be
passed on that in accordance with law. Let this be done within
a period of four months from the date of receipt of a copy of this
judgment. If the petitioner desires for any further interim
order, that may be sought for from the Taluk Land Board.
The writ petition is ordered accordingly.
THOTTATHIL B. RADHAKRISHNAN,
Judge
mrcs