High Court Kerala High Court

Ammini Chacko vs State Of Kerala on 27 February, 2008

Kerala High Court
Ammini Chacko vs State Of Kerala on 27 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 6723 of 2008(A)


1. AMMINI CHACKO, W/O.LATE K.V.CHACKO,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY DISTRICT
                       ...       Respondent

2. DISTRICT SURVEY SUPERINTENDENT,

                For Petitioner  :SRI.P.HARIDAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :27/02/2008

 O R D E R
                          ANTONY DOMINIC, J.

                 = = = = = = = = = = = = = = = =
                 = =W.P.(C)=No.=6723=OF=2008 = =
                      = =    =    = =   =   = =A

                 Dated this the 27th February, 2008

                            J U D G M E N T

Ext. P1 is the request made by the petitioner to the 2nd

respondent to rectify certain mistakes in the re-survey that was

conducted. Ext. P2(a) is the acknowledgement card by which the 2nd

respondent has received Ext. P1. In view of the fact that Ext. P1 has

been received by the 2nd respondent, I direct that further action

following Ext. P1 shall be taken by the said respondent as

expeditiously as possible, at any rate within 6 weeks of production

of a copy of this judgment.

Writ petition is disposed of as above.

ANTONY DOMINIC
JUDGE
jan/-