IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4736 of 2009(M)
1. JOHN JOSEPH, DANAMPADIKKAL, THITTAMEL
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. DISTRICT COLLECTOR, COLLECTORATE,
For Petitioner :SRI.RINNY STEPHEN CHAMAPARAMPIL
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :12/02/2009
O R D E R
ANTONY DOMINIC,J.
-----------------------
W.P.(C).No. 4736 OF 2009
------------------------
Dated this the 12th day of February, 2009.
JUDGMENT
Ext.P3 is an application made by the petitioner under
Section 13A of the Survey and Boundaries Act to the 2nd
respondent. Orders have not been passed on Ext.P3 and
therefore the writ petition is filed.
Taking into account the above grievance of the petitioner,
the writ petition is disposed of directing the 2nd respondent to
consider and pass orders on Ext.P3 with notice to the
petitioner. This shall be done as expeditiously as possible and
at any rate within 6 weeks from the date of production of a
copy of the judgment.
(ANTONY DOMINIC)
JUDGE
vi/