High Court Kerala High Court

T.R.Bose vs The District Collector on 10 November, 2008

Kerala High Court
T.R.Bose vs The District Collector on 10 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33057 of 2008(I)


1. T.R.BOSE, S/O. RAMANKUTTY, AGED 61 YEARS
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, ERNAKULAM.
                       ...       Respondent

2. THE REVENUE DIVISIONAL OFFICER,

3. THE TAHSILDAR, TALUK OFFICE, KOCHI.

4. VILLAGE OFFICER, PUTHUVYPE VILLAGE,

                For Petitioner  :SRI.DENIZEN KOMATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :10/11/2008

 O R D E R
                              V.GIRI,J.
                        -------------------------
                   W.P ( C) No.33057 of 2008
                       --------------------------
              Dated this the 10h November, 2008

                         J U D G M E N T

Petitioner is aggrieved by the delay incurred by

respondents 2 and 3 in considering his application for

assignment of 0.350 cents of land stated to be enjoyed by

him along with registered holder altogether having an extent

of 4.650 cents of property. Exhibit-P2 application is pending

before the 3rd respondent.

Having heard the learned Government Pleader also,

the writ petition is disposed of directing the 3rd respondent

to consider and take appropriate action on Exhibit P2, within

four months from the date of receipt of a copy of this

judgment. If Competent authority to grant assignment on

the petitioner’s application is a person other than the 3rd

respondent then he shall forward Exhibit P2 along with his

report to the competent authority.

Petitioner shall produce a copy of this judgment along

with copy of this judgment before 3rd respondent for

compliance.

(V.GIRI,JUDGE)
ma

2

3