High Court Kerala High Court

Elizabeth Thomas vs The District Collector on 1 June, 2009

Kerala High Court
Elizabeth Thomas vs The District Collector on 1 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14784 of 2009(P)


1. ELIZABETH THOMAS, W/O. LATE NINAN
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE TAHSILDAR,

3. THE TALUK SURVEYOR,

                For Petitioner  :SRI.IMTHIYAZ AHAMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :01/06/2009

 O R D E R
                       V.GIRI, J
                     -------------------
                 W.P.(C).14784/2009
                     --------------------
        Dated this the 1st day of June, 2009

                     JUDGMENT

Petitioner is aggrieved that Ext.P3 application

for demarcation and survey of her property

registered under Rule 27 of the Survey and

Boundary Rules, 1964, is still pending before the

second respondent.

2. Having heard learned Government Pleader

also, I am of the view that action should be taken

on Ext.P3 in accordance with law. Accordingly writ

petition is disposed of directing the second

respondent to take appropriate action on Ext.P3 to

see that the survey and demarcation of the

petitioner’s property is completed within three

months from the date of receipt of a copy of this

judgment. Notice is to be issued in this regard to

the neighbouring property owners.

V.GIRI,
Judge

mrcs