IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22657 of 2010(F)
1. AJITHKUMAR, S/O. RAMAKRISHNAN NAIR,
... Petitioner
Vs
1. THE TAHSILDAR,
... Respondent
2. SUPERINTENDENT OF SURVEY & LAND RECORDS,
For Petitioner :SRI.G.HARIHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :05/08/2010
O R D E R
S. SIRI JAGAN, J.
----------------------
W.P.(C). No. 22657 of 2010
------------------------------------
Dated this the 5th day of August, 2010
JUDGMENT
The petitioner claims to be the owner and occupier of certain
properties in Kothakulangara South Village in Thuravoor. The
petitioner alleges certain mistakes in the re-survey regarding the
said properties. petitioner seeks correction of the same, for which,
petitioner had submitted a representation which has been
acknowledged by Ext.P2 receipt. The petitioner seeks a direction
to the second respondent to consider and pass orders on the
application received as evidenced by Ext.P2.
2. I have heard the learned Government Pleader also.
3. After having heard both sides, I dispose of this writ
petition with a direction to the second respondent to consider and
pass orders on the petition acknowledged by Ext.P2 receipt, as
expeditiously as possible, at any rate, within a period of one month
from the date of receipt of a copy of this judgment.
S.SIRI JAGAN, JUDGE.
ln