High Court Kerala High Court

Rajan Pillai vs Tahsildar on 28 July, 2010

Kerala High Court
Rajan Pillai vs Tahsildar on 28 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23626 of 2010(C)


1. RAJAN PILLAI, S/O.NARAYANA PILLAI,
                      ...  Petitioner

                        Vs



1. TAHSILDAR, KOTTARAKKARA, KOLLAM.
                       ...       Respondent

                For Petitioner  :SRI.K.S.MANU (PUNUKKONNOOR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :28/07/2010

 O R D E R
                       S. SIRI JAGAN, J.
                  ------------------------------
                  W.P.(C) No.23626 OF 2010
                  -------------------------------
             Dated this the 28th day of July, 2010

                       J U D G M E N T

The petitioner claims to be in possession of certain land. In

respect of some extent of property, he has submitted Ext.P8

application for assignment. According to the petitioner, all

authorities have submitted reports in favour of the petitioner for

assignment. The petitioner’s grievance in this writ petition is that

despite the same, final orders on the application for assignment

are not being passed by the respondent. The petitioner seeks a

direction to the respondent to pass final orders on Ext.P8

application.

2. I have heard the learned Government Pleader also.

Having heard both sides, I dispose of this writ petition with

a direction to the respondent to pass final orders pursuant to

Ext.P8 application as expeditiously as possible, at any rate, within

a period of two months from the date of receipt of a copy of this

judgment.

S. SIRI JAGAN, JUDGE
acd