High Court Kerala High Court

Soudhamini vs The Village Officer on 29 October, 2009

Kerala High Court
Soudhamini vs The Village Officer on 29 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28757 of 2009(L)


1. SOUDHAMINI, W/O.ANANDAN,
                      ...  Petitioner

                        Vs



1. THE VILLAGE OFFICER,
                       ...       Respondent

2. THE TAHSILDAR,

                For Petitioner  :SRI.K.S.RAJESH

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :29/10/2009

 O R D E R

P.N.RAVINDRAN,J.

—————————————-
W.P.(C) No.28757 of 2009 – L

—————————————-
Dated 29th October, 2009

Judgment

The petitioner’s husband Sri.Anandan obtained title to

and possession over a parcel of land together with the building

therein as per Ext.P1 gift deed dated 17.11.2008 executed by

his father. It is stated that shortly thereafter the petitioner’s

husband applied to the Village Officer to effect transfer of

registry. While the said application was pending, when

mutation was not effected, the petitioner’s husband sent

Ext.P2 letter dated 27.1.2009 to the Village Officer. The

Village Officer thereupon sent Ext.P3 letter dated 19.2.2009 in

reply stating that his application for transfer of registry has

been received and is pending. The grievance voiced by the

petitioner in this writ petition is that till date steps have not

been taken on the application to effect mutation in the revenue

records. It is stated that the petitioner’s husband is presently

abroad and that he has authorized the petitioner and also

W.P.(C) No.28757/2009 2

executed a power of attorney in her favour authorizing her to

prosecute the application for transfer of registry and to file this

writ petition. In this writ petition, the petitioner seeks a

direction to the respondents to pass orders on the application

filed by her husband for transfer of registry.

The learned Government Pleader appearing for the

respondents submits on instructions that the competent

authority among the respondents will take up the application

submitted by the petitioner’s husband to effect mutation in the

revenue records and take a decision thereon expeditiously. In

the light of the said submission, I dispose of this writ petition

with a direction to the competent authority among the

respondents to pass orders on the application submitted by the

petitioner’s husband to effect mutation in the revenue records

expeditiously and in any event within two months from the

date on which the petitioner produces a certified copy of this

judgment before the second respondent.

P.N.RAVINDRAN
Judge

vaa