IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18989 of 2008(I)
1. SHAMI, D/O.LATE CHANDRAMATHY, PARASSERIL
... Petitioner
Vs
1. THE TAHSILDAR, KOCHI TALUK,
... Respondent
For Petitioner :SRI.DENIZEN KOMATH
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :24/06/2008
O R D E R
S.SIRI JAGAN, J
= = = = = = = = = = = = = = = =
W.P.(C).No. 18989 OF 2008
= = = = = = = = = = = = =
Dated this the 24th day of June, 2008.
J U D G M E N T
The petitioner claims to have applied for assignment of certain
land in her possession for years together. According to the
petitioner, on her application for assignment, proceedings have been
initiated and what remains is only issue of patta. Petitioner
complains of undue delay in the matter. Petitioner has filed Ext.P2
petition before the respondent. Petitioner seeks a direction to the
respondent to dispose of the same expeditiously.
2. I have heard the learned Government Pleader also.
3. In the facts and circumstances of the case, I dispose of
this writ petition with a direction to the respondent to consider and
pass final orders on Ext.P2, as expeditiously as possible, at any rate
within one month from the date of receipt of a copy of this judgment.
The petitioner shall forward a certified copy of this judgment
along with a copy of the writ petition to the respondent for
compliance.
S.SIRI JAGAN, JUDGE
bkn/-