High Court Kerala High Court

Bobby Joseph vs The Divisional Forest Officer on 1 December, 2010

Kerala High Court
Bobby Joseph vs The Divisional Forest Officer on 1 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35947 of 2010(P)


1. BOBBY JOSEPH,S/O.JOSEPH,
                      ...  Petitioner

                        Vs



1. THE DIVISIONAL FOREST OFFICER,FOREST
                       ...       Respondent

2. THESECRETARY TO THE GOVERNMENT,

                For Petitioner  :SRI.M.G.KARTHIKEYAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :01/12/2010

 O R D E R
                       ANTONY DOMINIC, J.
                      ================
                   W.P.(C) NO. 35947 OF 2010
                 =====================

          Dated this the 1st day of December, 2010

                          J U D G M E N T

According to the petitioner, Ext.P2 application made by him

before the 1st respondent, for no objection certificate enabling the

petitioner to seek patta in respect of the property in his

possession, is still pending and orders have not been passed.

2. Taking note of the case of the petitioner that the

application was filed in February, 2009 and orders are not passed

even now, I direct the 1st respondent to consider and pass orders

on Ext.P2 as expeditiously as possible. This the 1st respondent

shall do at any rate within 4 weeks of production of a copy of this

judgment along with a copy of this writ petition.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp