IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28141 of 2007(A)
1. JOY JOSEPH, AGED 57 YEARS, S/O JOSEPH,
... Petitioner
Vs
1. KERALA STATE HOUSING BOARD,
... Respondent
2. REGIONAL ENGINEER,
3. EXECUTIVE ENGINEER,
For Petitioner :DR.GEORGE ABRAHAM
For Respondent :SRI.A.JAYASANKAR, SC KSHB, TVM
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :20/08/2008
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.28141 OF 2007
----------------------------------------
Dated this the 20th day of August, 2008
JUDGMENT
The petitioner applied for a plot under the Gandhi Nagar
Housing Accommodation Scheme (Kottayam) of the Kerala State
Housing Board. The plot was allotted to him in the Athirampuzha
Village. The petitioner has been given possession and the
petitioner is also stated to have paid the entire purchase price.
The petitioner’s grievance in this writ petition is that despite the
same, the sale deed has not been executed by the 1st respondent.
The petitioner has filed Ext.P4 representation in this regard. The
petitioner now seeks a direction to the 1st respondent to consider
and pass orders on Ext.P4 expeditiously.
2. I have heard the learned Standing Counsel appearing
for the Kerala State Housing Board also.
In the facts and circumstances of the case, I dispose of this
writ petition with a direction to the 1st respondent to consider and
pass appropriate orders on Ext.P4, as expeditiously as possible,
W.P.(c)No.28141/08 2
at any rate, within a period of one month from the date of
receipt of a copy of this judgment. 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
Acd
W.P.(c)No.28141/08 3