IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4709 of 2010(K)
1. B.AMBUJAKSHY,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. LAND REVENUE COMMISSIONER,
3. THE TAHSILDAR, TALUK OFFICE,
For Petitioner :SRI.T.KRISHNAN UNNI (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :02/06/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No. 4709 of 2010
==================
Dated this the 26th day of June, 2010
J U D G M E N T
The petitioner claims to be the widow a freedom fighter, viz., late
Ramankutty. She is a recipient of pension under the Swatantratha
Sainik Samman Pension Scheme also. The petitioner submits that the
Government has framed a scheme for assignment of land to landless
freedom fighters and their widows. The petitioner also applied for
assignment of land under the said scheme. By Ext.P3 communication,
the petitioner was informed that the 3rd respondent has not received
the alleged Government order in respect of the said scheme. In the
above circumstances, the petitioner approached the Minister for
Revenue, by filing Ext.P4. The petitioner submits that that has been
forwarded to the 2nd respondent and has been numbered as File
No.15682/A2/09.R.1. The petitioner seeks a direction to the 2nd
respondent to consider and pass orders on Ext.P4 expeditiously.
2. I have heard the learned Government Pleader also.
3. In the facts and circumstances of the case, I dispose of this
writ petition with a direction to the 2nd respondent to consider and pass
orders on Ext.P4 as expeditiously as possible, at any rate, within three
months from the date of receipt of a certified copy of this judgment,
after affording an opportunity of being heard the petitioner or a
w.p.c.4709/10 2
representative of the petitioner. The petitioner shall forward a copy of
the writ petition along with a certified copy of this judgment to the 2nd
respondent for compliance.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge