IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9906 of 2010(K)
1. A.PARAMESWARAN PILLAI
... Petitioner
Vs
1. THE TAHSILDAR,KOTTAYAM
... Respondent
For Petitioner :SRI.H.B.SHENOY
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :24/03/2010
O R D E R
T.R.RAMACHANDRAN NAIR, J.
--------------------------------------------
W.P.(C)No.9906 of 2010
---------------------------------------------
Dated this the 24th day of March, 2010
JUDGMENT
The petitioner is the owner in possession of 8 cents of land
comprised in Survey No.149/9 in Block No.7 of Ayamanam
Village in Kottayam District. The property was originally held on
lease by petitioner’s father, late Ayyappa Menon from its then
title owner, Late Gopala Pillai. On the date of the Petitioner’s
father, late Ayyappa Menon, the said landed property devolved
on petitioner and his mother, late Saraswathi Amma. Title owner
of the land, namely, Gopala Pillai also died on 25/10/1975.
2. The claim of the petitioner and her mother was
allowed in their favour as per Ext.P1 order by the Land Tribunal.
The same will be accepted by the Civil Court as per Ext.P2. As
against the Ext.P2 judgment, an appeal as A.S.No.23 of 1991 was
filed against the same. The decree of the Trial Court is also
confirmed.
3. Thereafter, the matter between the parties have been
settled by the Lok Adalath as per Ext.P5 by the petitioner paying
an amount of Rupees one lakh. The petitioner has complied with
the same and now what is sought for is for mutation under the
W.P.(C)No.9906 of 2010
2
Transfer of Registry Rules. Ext.P7 is the copy of the application.
It is pointed out that Ext.P7 even though was forwarded by the
first respondent to the second respondent for report, and even
after the receipt of report the application is still pending as file
G2-9273/09 in the first respondent’s office. The petitioner seeks
for a direction to the first respondent to take a decision on the
same.
4. There will be a direction to the first respondent to
take a decision on Ext.P7 application for transfer of registry
pending as File No.G2-9273/09 after notice to the petitioner and
any other necessary parties within a period of two months from
the receipt of a copy of this judgment.
The writ petition is accordingly disposed of. No costs.
T.R.RAMACHANDRAN NAIR, JUDGE
skj