High Court Kerala High Court

Abdul Salam vs The Tahsildar on 29 October, 2010

Kerala High Court
Abdul Salam vs The Tahsildar on 29 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32965 of 2010(U)


1. ABDUL SALAM, S/O.IBRAHIM,
                      ...  Petitioner

                        Vs



1. THE TAHSILDAR, HOSDURG
                       ...       Respondent

2. THE REVENUE DIVISIONAL OFFICER,

3. THE DISTRICT COLLECTOR,

4. R.CHERIAMBU,

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :29/10/2010

 O R D E R
                         ANTONY DOMINIC, J.
                       ================
                  W.P.(C) NO. 32965 OF 2010 (U)
                  =====================

            Dated this the 29th day of October, 2010

                           J U D G M E N T

Petitioner states that 3 cents of land in R.S.No.138/8 of South

Trikaripur Village is sought to be assigned by the 4th respondent.

According to the petitioner, against an application of the 4th

respondent for assignment of this land, he has filed Ext.P4 objection

before the 1st respondent. In this writ petition, all that the petitioner

seeks is that, the 1st respondent should consider Ext.P4 objection

filed by him also as and when the assignment application made by

the 4th respondent is considered.

2. In the nature of the grievance raised, I see no reason to

decline the prayer sought for. Therefore, without expressing

anything on merits, I direct the 1st respondent to consider Ext.P4

objection filed by the petitioner also, if the same has been received

and is pending, when the application made by the 4th respondent is

taken up for consideration.

Petitioner shall produce a copy of this judgment along with a

copy of this writ petition before the 1st respondent for compliance.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp