IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32965 of 2010(U)
1. ABDUL SALAM, S/O.IBRAHIM,
... Petitioner
Vs
1. THE TAHSILDAR, HOSDURG
... Respondent
2. THE REVENUE DIVISIONAL OFFICER,
3. THE DISTRICT COLLECTOR,
4. R.CHERIAMBU,
For Petitioner :SRI.M.SASINDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :29/10/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 32965 OF 2010 (U)
=====================
Dated this the 29th day of October, 2010
J U D G M E N T
Petitioner states that 3 cents of land in R.S.No.138/8 of South
Trikaripur Village is sought to be assigned by the 4th respondent.
According to the petitioner, against an application of the 4th
respondent for assignment of this land, he has filed Ext.P4 objection
before the 1st respondent. In this writ petition, all that the petitioner
seeks is that, the 1st respondent should consider Ext.P4 objection
filed by him also as and when the assignment application made by
the 4th respondent is considered.
2. In the nature of the grievance raised, I see no reason to
decline the prayer sought for. Therefore, without expressing
anything on merits, I direct the 1st respondent to consider Ext.P4
objection filed by the petitioner also, if the same has been received
and is pending, when the application made by the 4th respondent is
taken up for consideration.
Petitioner shall produce a copy of this judgment along with a
copy of this writ petition before the 1st respondent for compliance.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp