IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2154 of 2009(Y)
1. C.RAMA VARMA @ AJAYAN , S/O. LATE
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. DINESH VARMA, W/O. MOHANA VARMA,
3. SURESH KUMAR VARM, S/O. SUSEELA
For Petitioner :SRI.K.B.PRADEEP
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :21/01/2009
O R D E R
ANTONY DOMINIC, J.
==============
W.P.(C) NO. 2154 OF 2009 (F)
====================
Dated this the 21st day of January, 2009
J U D G M E N T
Based on Exts.P1 and P3 judgments, petitioner sought correction in
the revenue records by making application under the Transfer of Registry
Rules. The application was rejected by the Revenue Divisional Officer and
aggrieved by the said order, petitioner submits that he filed a revision
before the 1st respondent. It is stated that pursuant to Ext.P4 notice of
hearing, petitioner was heard on 19/6/2008 and that so far the 1st
respondent has not passed any orders pursuant to the hearing so held. It
is complaining of this delay and seeking a direction to the 1st respondent to
expeditiously pass orders on the revision filed by the petitioner, this writ
petition is filed.
2. If as stated by the petitioner, following Ext.P4, parties were
heard on 19/6/2008, there is no reason why order should not be passed so
far.
3. Taking into account the complaint of the petitioner, the writ
petition is disposed of directing that the 1st respondent shall pass orders on
the revision filed by the petitioner, on which the parties were heard on
WPC 2154/09
:2 :
19/6/2008 pursuant to Ext.P4 notice. This shall be done as expeditiously as
possible, at any rate within 4 weeks of production of a copy of this
judgment.
ANTONY DOMINIC, JUDGE
Rp