IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3447 of 2011(E)
1. MANI SUNDARESAN,
... Petitioner
2. SREELATHA, N.G.O.QUARTERS FLAT NO
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. TAHSILDAR, CHENGANOOR
3. THALUK SRUVEYAR, CHENGANOOR
4. THE DISTRICT SUPERINTENDENT OF
5. STATE OF KERALA,REP.BY ITS SECRETARY
6. THE VILLAGE OFFICER,
7. SANTHAMMA, W/O.VIJAYAN,
8. VIJAYAN, GOPALAKRISHNA MANDIRAM,
9. SHIBU, S/O.VIJAYAN,
For Petitioner :SRI.R.KRISHNA RAJ
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :02/02/2011
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P (C) No.3447 of 2011
--------------------------
Dated this the 2nd February, 2011
J U D G M E N T
Petitioners are aggrieved by Ext.P7 proceedings of
the District Collector cancelling mutation of the property
mentioned therein. According to the petitioner, this order
is revisable and therefore I refrain from entertaining the
writ petition. However, the petitioners complained that
since they have not so far been issued certified copy of the
order, they are not entitled to pursue their remedies.
2. Taking note of the contentions raised, it is
directed that it will be open to the petitioner to produce a
copy of this judgment along with a copy of the writ
petition before the District Collector, the 1st respondent,
in which event, the 1st respondent will ensure that
certified copy of Ext.P7 order, if not already issued, is
issued at any rate within ten days thereafter.
Writ petition is disposed of as above.
Sd/-
ANTONY DOMINIC
JUDGE
ma
/True copy/ P.A to Judge