High Court Kerala High Court

Adbul Kareem vs State Of Kerala on 9 December, 2010

Kerala High Court
Adbul Kareem vs State Of Kerala on 9 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36750 of 2010(P)


1. ADBUL KAREEM,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

                For Petitioner  :SRI.S.M.PREM

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :09/12/2010

 O R D E R
                      ANTONY DOMINIC, J.

            ```````````````````````````````````````````````````````
                W.P.(C) No. 36750 of 2010 P
            ```````````````````````````````````````````````````````
         Dated this the 9th day of December, 2010

                           J U D G M E N T

Ext.P1 is an application made by the petitioner

before the second respondent for assignment of the land

mentioned therein. In this writ petition, he seeks a direction for

consideration of the said application.

2. Having regard to the case of the petitioner

regarding the pendency of Ext.P1 application, without

expressing anything on the claim raised by the petitioner, I

direct the second respondent to consider Ext.P1 application

and pass orders thereon, at any rate, within eight weeks from

the date of production of a copy of this judgment.

3. Petitioner shall produce a copy of this judgment

and writ petition before the second respondent for

compliance.

Writ petition is disposed of as above.

Sd/-

(ANTONY DOMINIC, JUDGE)
aks