IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28113 of 2008(V)
1. SHAILAJA, AGED 45, W/O.JAYAPRAKASH,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY ITS SECRETARY,
... Respondent
2. THE REVENUE DIVISIONAL OFFICER,
3. THE TAHSILDAR, KOZHENCHERRY TALUK,
For Petitioner :SRI.E.M.MURUGAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :06/10/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).28113/2008
--------------------
Dated this the 6th day of October, 2008
JUDGMENT
Petitioner’s mother acquired title and ownership
over one Acre 85 cents of property in Sy.No.425/10 A B
of Kulanada Village as per sale deed Nos.3178/69 and
984/58 of Sub Registry Office, Pandalam. The said
property was settled by the owner in favour of two
daughters including the petitioner. By Ext.P1
document, an extent of 93.5 cents, stated to be
comprised in the northern portion of the property, was
settled in favour of the petitioner. Thereafter,
mutation in relation to the said property was sought for
and according to the petitioner, respondents had
committed some mistake in noting the survey number
of the property allotted to the petitioner. She, not
knowing the mistake, remitted the basic tax also. It
was then realized that there is a mistake in noting the
survey number of the property owned by the
petitioner as per Ext.P1. Petitioner sought for a
correction of the same as per Ext.P4 application. But
W.P.(C).28113/2008
2
no orders have been passed thereon. Hence the writ
petition.
2. After having heard learned Government Pleader
also, writ petition is disposed of directing the second
respondent to look into Ext.P4 and take appropriate
decision thereon and if the claim of the petitioner is
found to be correct, needful shall be done correcting the
survey number of the property that stands in the name
of the petitioner in the B.T.Register, within a period of
three months from the date of receipt of a copy of this
judgment.
V.GIRI,
Judge
mrcs