High Court Kerala High Court

Pushpanjali vs State Of Kerala on 24 September, 2010

Kerala High Court
Pushpanjali vs State Of Kerala on 24 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29403 of 2010(A)


1. PUSHPANJALI, D/O.AMMUKUTTY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE REVENUE DIVISIONAL OFFICER,

3. THE TAHSILDAR, CHIRAYINKEEZHU TALUK,

4. THE VILLAGE OFFICER, OTTOOR VILLAGE,

5. CHANDRADATHAN, SENSI BHAVAN,

6. SANTHA, W/O.CHANDRADATHAN, SENSI BHAVAN,

                For Petitioner  :SRI.VAKKOM N.VIJAYAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :24/09/2010

 O R D E R
                       ANTONY DOMINIC, J.
                     ================
                W.P.(C) NO. 29403 OF 2010 (A)
                =====================

         Dated this the 24th day of September, 2010

                           J U D G M E N T

The complaint of the petitioner is that though by Ext.P5, she

sought confirmation of Ext.P4 provisional order, the 3rd

respondent has not taken any action on the said request. It is

with this grievance and seeking direction of reconsideration of

Ext.P5, the writ petition is filed.

2. If as stated by the petitioner, such an application has

been filed and the said application is pending, necessarily the 3rd

respondent has to take cognizance of the application and pass

orders.

3. Having regard to the complaint of the petitioner about

the inaction on Ext.P5, I direct the 3rd respondent to consider and

pass orders on Ext.P5 with notice to respondents 5 and 6 and in

accordance with law. It is made clear that this Court has not

expressed anything on the merits and the decision shall be taken

at any rate within 4 weeks.

4. Petitioner shall produce a copy of this judgment along

WPC No. 29403/10
:2 :

with a copy of the writ petition before the 3rd respondent for

compliance.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp