High Court Kerala High Court

Pathummada Naduvilakam Kunhi vs Sayed Mohammed Koya on 5 January, 2011

Kerala High Court
Pathummada Naduvilakam Kunhi vs Sayed Mohammed Koya on 5 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 282 of 2011(I)


1. PATHUMMADA NADUVILAKAM KUNHI,
                      ...  Petitioner

                        Vs



1. SAYED MOHAMMED KOYA,
                       ...       Respondent

2. THE ASSISTANT SETTLEMENT OFFICER,

3. THE SETTLEMENT OFFICER,

                For Petitioner  :SRI.M.KRISHNAKUMAR

                For Respondent  :SRI.S.RADHAKRISHNAN,SC,LAKSHADWEEP ADMN

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :05/01/2011

 O R D E R
                     ANTONY DOMINIC, J.
                      -------------------------
                   W.P (C) No. 282 of 2011
                      --------------------------
               Dated this the 5th January, 2011

                        J U D G M E N T

Petitioner submits that against the patta that was

issued in favour of the 1st respondent, in respect of

properties on which he also had title, he filed an appeal

which was disposed of by Ext.P1 order of the 3rd

respondent. By this order, the matter was remitted to

the second respondent for fresh disposal.

2. The grievance of the petitioner is that despite

having issued Ext.P2 notice, the 2nd respondent has not

finalised the proceedings even as on date. In these

circumstances, the writ petition has been filed praying for

a direction to the 2nd respondent to dispose of the

proceedings pursuant to Ext.P1 with notice to the parties

and as expeditiously as possible.

3. I have heard the learned counsel appearing for

the petitioner and also the learned standing counsel

appearing for respondents 2 and 3.

4. In the nature of the order that I propose to

pass, it is not necessary to issue notice to the 1st

W.P (C) No. 282 of 2011
2

respondent .

5. Admittedly, proceedings pursuant to Ext.P1 are

pending before the 2nd respondent and the 2nd

respondent is bound to finalise the same. Therefore, I

direct the 2nd respondent to pass final orders in the

proceedings pursuant to Ext.P2 with notice to the petitioner

and 1st respondent. This shall be done, at any rate, within

eight weeks of production of a copy of this judgment along

with a copy of the writ petition.

Writ petition is disposed of as above.

Sd/-

ANTONY DOMINIC
JUDGE
ma

/True copy/

P.A to Judge

W.P (C) No. 282 of 2011
3