High Court Kerala High Court

Abraham Joseph vs The District Collector on 27 May, 2010

Kerala High Court
Abraham Joseph vs The District Collector on 27 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16349 of 2010(O)


1. ABRAHAM JOSEPH, THURUTHUMALIL HOUSE,
                      ...  Petitioner
2. THE SPECIAL TAHSILDAR (LAND RETORMS),
3. THE APPELLATE AUTHORITY (LR), ALAPPUZHA.
4. VARGHESE JOSEPH, S/O.LATE VARGHESE,
5. VARGHESE CHERIAN,S/O.LATE VARGHESE, -DO-
6. VARGHESE MATHAI, S/O.LATE VARGHESE
7. VARGHESE ANTO, -DO-   -DO-
8. VARGHESE SEBASTIAN, -DO-   -DO-
9. ANI AMMA THOMAS, D/O. THOMAS, -DO-

                        Vs


1. THE DISTRICT COLLECTOR
                       ...       Respondent

                For Petitioner  :SRI.ROY CHACKO

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :27/05/2010

 O R D E R
                    THOMAS P.JOSEPH, J.
            ====================================
                    W.P(C) No.16349 of 2010
            ====================================
              Dated this the 27th   day of May, 2010


                         J U D G M E N T

Petitioners want a direction for early disposal of O.A. No.720

of 1974 pending consideration before the Land Tribunal (L.R.),

Alappuzha. A purchase certificate was issued in that application

which petitioners challenged before the Appellate Authority (L.R.).

Appellate Authority by Ext.P1, judgment set aside the order of

Land Tribunal and remanded O.A. No.720 of 1974 of fresh

consideration. Application is pending since long before the Land

Tribunal even after remand. Learned counsel submits that though

petitioners have preferred an application in the Land Tribunal for

early disposal of the O.A., it yielded no result. Considering the

fact that Original Application is of the year, 1974 I direct the Land

Tribunal (L.R.), Alappuzha to dispose of O.A. No.720 of 1974 as

expeditiously as possible.

Writ Petition is disposed of with the above direction. Registry

shall send a copy of this judgment to the Land Tribunal concerned.

THOMAS P. JOSEPH, JUDGE.

vsv