High Court Kerala High Court

Anabas School Of Yoga Pvt.Ltd vs The State Of Kerala on 5 October, 2010

Kerala High Court
Anabas School Of Yoga Pvt.Ltd vs The State Of Kerala on 5 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22984 of 2009(P)


1. ANABAS SCHOOL OF YOGA PVT.LTD,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REP.BY THE SECRETAR
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

3. THE REVENUE DIVISIONAL OFFICER,

4. THE TAHSILDAR, CHIRAYINKEEZH,

5. THE VILLAGE OFFICER,

                For Petitioner  :SRI.K.B.PRADEEP

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :05/10/2010

 O R D E R
                    ANTONY DOMINIC, J.
                     -----------------------------
                  W.P.(C) No.22984 of 2009
                  -----------------------------------
          Dated this the 5th day of October 2010


                        J U D G M E N T

Petitioner is a company incorporated under the provisions

of Companies Act,1956. Ext.P1 is the certificate of Incorporation

and Exts.P2 and P3 are the Memorandum and Articles of

Association of the Company.

2. The company purchased a property having an extent

of 50 cents situated in Re-Sy.No.609/9 and 609/9A of Edava

Village in Chirayinkeezhu Taluk in Thiruvananthapuram District.

When applications were made for mutating the property into the

name of the Company, orders were not passed. Although the

petitioner approached the Kerala Lok Ayuktha by filing

Complaint No.130/2009, for orders directing to effect mutation,

the attempt was not successful. It is in these circumstances, this

writ petition has filed for directing the respondents to make

necessary entries and to effect mutation in the name of the

W.P.(C) No.22984 of 2009

-: 2 :-

petitioner Company.

3. The learned Government Pleader reports that the

District Collector vide his letter dated 1.7.2010 has issued

directions to the Additional Tahasildar, Chirayinkeezhu to effect

the mutation of the aforesaid property into the name of the

petitioner company after observing the formalities provided in

the Transfer of Registry Rules.

Now that a direction as above has been issued by the

District Collector, without examining the merits of the

contention raised, this writ petition is disposed of recording the

submission made by the learned Government Pleader and

directing that if mutation is not already effected, the 4th

respondent shall effect mutation of the property as sought for by

the petitioner as expeditiously as possible at any rate, within four

weeks from the date of production of a copy of this judgment.

ANTONY DOMINIC, JUDGE.

Jvt