IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8066 of 2010(G)
1. ABDUL GAFOOR, S/O.HAMSA
... Petitioner
Vs
1. THE VILLAGE OFFICER
... Respondent
2. THE TALUK THAHASILDAR
3. THE DISTRICT COLLECTOR,PALAKKAD.
For Petitioner :SRI.H.BADARUDDIN
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :11/03/2010
O R D E R
T.R.RAMACHANDRAN NAIR, J.
----------------------------------------------
W.P.(C)No. 8066 OF 2010
-----------------------------------------------------
DATED THIS THE 11th DAY OF MARCH, 2010
J U D G M E N T
The petitioner is the owner in possession of an immovable
property described in the schedule to the Janmam sale deed
No.2058/07 of the Sub Registry, Palakkad, which is produced as
Exhibit P1 herein. By Exhibit P2, the Secretary of the Palakkad
Municipality ordered to change the ‘jama’ of building No.12/657
and 12/658 in favour of the petitioner. Exhibit P3 is the copy of
the encumbrance certificate dated 4.8.2009.
2. The petitioner approached the first respondent Village
Officer for issuing possession certificate in respect of the property
described in Exhibits P1 to P3. It is submitted that the Village
Officer is not issuing the certificate in spite of receipt of the
application.
3. There will be a direction to the first respondent to
consider the application for issuance of possession certificate as
requested for in Exhibit P4 in accordance with law and give an
appropriate reply to the petitioner and issue the certificate, if the
W.P.(C)No.8066/10 -2-
same is in order and if he is satisfied with the plea raised by the
petitioner, within a period of one month from the date of receipt
of a copy of this judgment. The petitioner will produce a copy of
the Writ Petition along with a copy of the judgment for
compliance.
The Writ Petition is disposed of as above.
T.R.RAMACHANDRAN NAIR,
JUDGE
dsn