High Court Kerala High Court

Madhavan Nadar vs The District Collector on 4 July, 2008

Kerala High Court
Madhavan Nadar vs The District Collector on 4 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20499 of 2005(M)


1. MADHAVAN NADAR, S/O,UMMINI NADAR,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE TAHSILDAR, NEYYATTINKARA TALUK,

3. THE VILLAGE OFFICER,

                For Petitioner  :SRI.G.P.SHINOD

                For Respondent  :SRI.SAJU.S.A

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :04/07/2008

 O R D E R
                           KURIAN JOSEPH, J.
               ---------------------------------------
                    W.P.(C) No. 20499 OF 2005
                ---------------------------------------
              Dated this the 4th day of July, 2008.


                              J U D G M E N T

This writ petition is filed with the following prayer:

i) Issue a writ of mandamus or any other appropriate writ

or order or direction commanding the respondents 2 and

3 to initiate all further necessary actions in pursuance of

Exhibit P2 application and P4 reminder, to point out the

boundaries of the petitioner’s demarcated property

comprised in Re-survey No.72/17 of Malayinkeezhu

Village and to renew the survey marks therein.

There will be a direction to the second respondent to take

appropriate action on Exhibits P2, P3 and P4 with notice to the

petitioner and additional fourth respondent, if not already taken,

within a period of three months from the date of production of a

copy of this judgment.

This writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

W.P.(C) No. 20499 OF 2005

J U D G M E N T

04.07.2008