IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3254 of 2009(K)
1. DIVINE MEDICAL CENTRE LTD.,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE TAHSILDAR,
3. THE VILLAGE OFFICER,
For Petitioner :SRI.P.BHASKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :30/01/2009
O R D E R
ANTONY DOMINIC, J.
-----------------------------
W.P.(C) No. 3254 of 2009
--------------------------------------
Dated this the 30th day of January, 2009
JUDGMENT
Petitioner submits that by Exhibit P1 document, he acquired title
over the 10 cents of land mentioned therein. It is stated that
subsequently he made Exhibit P4 application before the second
respondent seeking a direction to the 3rd respondent to carry out
Pokkuvaravu sub division in respect of the property. According to
him, no order has been passed on Exhibit P4. With this grievance this
writ petition has been filed.
Taking into account the grievance of the petitioner, this writ
petition is disposed of directing that if Exhibit P4 has been received
and is pending, the second respondent shall take necessary action
thereon as expeditiously as possible, at any rate, within four weeks of
production of a copy of this judgment.
ANTONY DOMINIC, JUDGE
scm