IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24900 of 2009(F)
1. MARTIN.E,AGED 46 YEARS,S/O.IGNATIOUS,
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE VADDY CO-OPERATIVE SOCIETY NO.1532,
3. THE JOINT REGISTRAR OF CO-OPERATIVE
4. THE DISTRICT COLLECTOR,COLLECTORATE,
5. THE TAHSILDAR,TALUK OFFICE, KOLLAM.
For Petitioner :SRI.JOHNSON GOMEZ
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :27/08/2009
O R D E R
V.GIRI, J.
= = = = = = = = = = = = = = == = = = = = =
W.P.(C). No. 24900 OF 2009
= = = = = = = = = = = = = == = = = = = = =
Dated this the 27th day of August 2009.
JUDGMENT
Petitioner is aggrieved by the delay in the consideration of
his application for mutation under the Transfer of Registry Rules.
Petitioner claims title to the property on the strength of Ext.P9
sale deed No.1534/2009. Copy of the sale deed was produced
before the competent to effect the transfer of registry.
Petitioner claims that the application is pending before the 5th
respondent.
2. Petitioner has also moved the District Collector vide
Ext.P12 alleging delay in the consideration of ExtP5.
3. In the facts and circumstances of the case, the writ
petition is disposed of directing the District Collector to take
note of Ext.P2 and see that the 5th respondent Tahasildar takes
appropriate action on the petitioner’s application for transfer of
registry on the strength of Ext.P9 sale deed, within 2 months
from the date of receipt of a copy of this judgment.
(V.GIRI)
JUDGE
kkms/