High Court Kerala High Court

T.M.Thomas vs The Village Officer on 18 February, 2009

Kerala High Court
T.M.Thomas vs The Village Officer on 18 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5316 of 2009(H)


1. T.M.THOMAS,AGED 58 YRS,S/O.LATE OUSEPH,
                      ...  Petitioner

                        Vs



1. THE VILLAGE OFFICER, NEZHOOR, KOTTAYAM
                       ...       Respondent

2. THE TAHSILDAR, VAIKOM, KOTTAYAM DIST.

3. THE REVENUE DIVISIONAL OFFICER, PALA,

                For Petitioner  :SRI.M.G.KARTHIKEYAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :18/02/2009

 O R D E R
                             ANTONY DOMINIC, J.
                            ==============
                        W.P.(C) NO. 5316 OF 2009 (H)
                       ====================

                 Dated this the 18th day of February, 2009

                                 J U D G M E N T

Ext.P2 is an application made by the petitioner to the 2nd respondent for

mutation of the property which was originally gifted by him and his mother to

his son as per Ext.P5. His son expired on 28/2/2006 as is seen from Ext.P1.

On receipt of Ext.P2 application, 2nd respondent by Ext.P3 called upon the

petitioner to apply along with other legal heirs. Thereupon, the petitioner

filed Ext.P4 appeal invoking Rule 18 of the Transfer of Registry Rules and the

appeal thus filed before the 3rd respondent is pending. It is complaining of

delay in the disposal of the appeal, the writ petition is filed.

2. Taking into account the case of the petitioner regarding the

pendency of Ext.P4 appeal before the 3rd respondent, I dispose of this writ

petition itself directing the 3rd respondent to consider Ext.P4 and pass orders

thereon.

This shall be done, as expeditiously as possible, at any rate within 8

weeks of production of a copy of this judgment along with a copy of this writ

petition.

ANTONY DOMINIC, JUDGE
Rp