IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 28265 of 2007(M)
1. P. THANKAMMA, W/O. DAMODARAN NAIR,
... Petitioner
Vs
1. MOHANA DAS, S/O. RAJAPPA KURUP,
... Respondent
2. VILLAGE OFFICER,
3. TAHSILDAR, CHANGANACHERRY.
4. REVENUE DIVISIONAL OFFICER, KOTTAYAM.
For Petitioner :SRI.M.P.MADHAVANKUTTY
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :25/09/2007
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 28265 OF 2007
====================
Dated this the 25th day of September, 2007
J U D G M E N T
The petitioner, who has obtained a plot of land by virtue of
a gift deed, has applied by Ext.P7, for effecting mutation with
regard to the 3.75 ares in Survey No.148/15 of Karukachal
Village. It is complained that no action is taken on Ext.P7. If
Ext.P7 has been received and is pending with the 2nd respondent,
I see no reason to justify the delay.
2. Accordingly, this writ petition is disposed of directing
the 2nd respondent that Ext.P7 shall be dealt with and orders
passed thereon, as expeditiously as possible, at any rate, within a
period of 3 weeks of receipt of a copy of this judgment.
Petitioner shall produce a copy of this judgment before the
2nd respondent for compliance.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE.
Rp