IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20672 of 2008(J)
1. SREEKALA, AGED 38 YEARS, W/O.CHANDRAN,
... Petitioner
Vs
1. THE TALUK SURVEYOR, KUNNATHUNAD TALUK,
... Respondent
2. THE VILLAGE OFFICER, RAYAMANGALAM
For Petitioner :SRI.P.SREEKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :09/07/2008
O R D E R
S.SIRI JAGAN, J
==============
W.P.(C).No. 20672 OF 2008
====================
Dated this the 9th day of July, 2008.
J U D G M E N T
The petitioner has filed Ext.P3 application before the 1st
respondent for measurement and fixation of boundaries of the
petitioner’s properties measuring 21.25 Ares in Re-Sy.No.376/2, Block
No.18 of Rayamangalam Village in accordance with the resurvey
records. Petitioner seeks expeditious disposal of the same.
2. I have heard the learned Government Pleader also.
In the facts and circumstances of the case, I dispose of this writ
petition with a direction to the 1st respondent to consider Ext.P3
application and pass appropriate orders thereon, as expeditiously as
possible, at any rate, within one month from the date of receipt of a
copy of this judgment, after affording an opportunity of being heard to
the petitioner and others, if any, likely to be affected by the same. If
the 1st respondent decides that the measurements as requested for
has to be done, the same shall be completed within another period of
one month. The petitioner shall forward a certified copy of this
judgment along with a copy of the writ petition to the 1st respondent
for compliance.
S.SIRI JAGAN, JUDGE
bkn/-