High Court Kerala High Court

Abdul Razack vs District Collector on 10 August, 2009

Kerala High Court
Abdul Razack vs District Collector on 10 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20598 of 2009(T)


1. ABDUL RAZACK,
                      ...  Petitioner

                        Vs



1. DISTRICT COLLECTOR,IDUKKI.
                       ...       Respondent

2. TAHSILDAR,UDUMPANCHOLA.

3. DEPUTY TAHSILDAR,HEAD QUARTERS,

4. VILLAGE OFFICER,KARUNAPURAM,

                For Petitioner  :SRI.MOHAN JACOB GEORGE

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :10/08/2009

 O R D E R
                          V.GIRI, J
                        -------------------
                     W.P.(C).20598/2009
                       --------------------
           Dated this the 10th day of August, 2009

                        JUDGMENT

Petitioner claims title to 2.08 Acres of land as per

Ext.P1. Prior document of title relating to the same is

Ext.P2, and the Vendor of the petitioner had remitted tax in

relation to the said property as per Ext.P3. Possession of

the said property by the Vendor is evidenced by Exts.P4

and P5. Apparently, a no-encumbrance certificate was

obtained from the Sub Registrar prior to the petitioner

having purchased the property. Petitioner sought for

mutation under the Transfer of Registry Rules. There was a

delay in further processing of the petitioner’s application.

He approached the District Collector with Ext.P8 which has

been forwarded to the Tahsildar, the 2nd respondent, who is

also approached by the petitioner when there was further

delay as evidenced by Ext.P9. Yet there has been no action

and hence the writ petition.

2. I heard learned senior Government Pleader also.

W.P.(C).20598/09
2

3. Action shall be taken by the 2nd respondent on Ext.P9

after conducting necessary enquiries and taking note of the

endorsements made by the District Collector in Ext.P8 also,

in accordance with the Transfer of Registry Rules. Needful

shall be done within one month from the date of receipt of

a copy of the judgment along with the copy of the writ

petition.

Writ petition is disposed of as above.

V.GIRI,
Judge

mrcs