High Court Kerala High Court

K.C.Aleyamma vs Taluk Land Tribunal on 14 January, 2011

Kerala High Court
K.C.Aleyamma vs Taluk Land Tribunal on 14 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 38623 of 2010(C)


1. K.C.ALEYAMMA, D/O. LATE ITTAN CHERIYAN,
                      ...  Petitioner

                        Vs



1. TALUK LAND TRIBUNAL,
                       ...       Respondent

2. ASYA, W/O. ABOOBACKER,

3. ABDULLA, S/O. BEERAN,

4. KAVUKUTTY KUNJAMMA, D/O. KARTHIYANI

5. NANIKUTTY KUNJAMMA, D/O. KARTHYANI

6. RUGMANI KUNJAMMA, D/O. KARTHYANI

7. SUBHADRA KUNJAMMA, D/O. KARTHYANI

8. RAMAPANIKAR,

9. RAMAKRISHNAPANIKAR,

10. LAKSHMIKUTTYKUNJAMMA,

11. PANKAJAKSHI KUNJAMMA,

12. NARAYANAN, S/O. NANIKUTTY KUNJAMMA,

13. ANIYAN, S/O. NANIKUTTY KUNJAMMA,

14. OMANAKUTTAN, S/O. KRISHNANKUTTY,

15. SURESH BABU, S/O. KRISHNANKUTTY,

16. MOIYDEEN, S/O. ALI,

17. MOIYDEEN, S/O. ABOOBACKER,

                For Petitioner  :SMT.P.K.RADHIKA

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :14/01/2011

 O R D E R
                       ANTONY DOMINIC, J.
                      ================
                   W.P.(C) NO. 38623 OF 2010
                 =====================

           Dated this the 14th day of January, 2011

                          J U D G M E N T

The only prayer that is sought for by the petitioner is to

direct the 1st respondent to expedite proceedings in SMP 131/96.

2. Now that the matter pertains to the year 1996,

necessarily the proceedings will have to be finalised on an

expeditious basis. This the 1st respondent shall do with notice to

the parties and as expeditiously as possible, at any rate within 3

months of production of a copy of this judgment along with a copy

of this writ petition.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp