High Court Kerala High Court

Ammini vs The Village Officer on 7 September, 2010

Kerala High Court
Ammini vs The Village Officer on 7 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27762 of 2010(U)


1. AMMINI, W/O.JOSHYA, CHITTAKKATTU HOUSE
                      ...  Petitioner

                        Vs



1. THE VILLAGE OFFICER
                       ...       Respondent

2. THE RECOVERY OFFICER

                For Petitioner  :SRI.SAJEEV KUMAR K.GOPAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :07/09/2010

 O R D E R
                       ANTONY DOMINIC, J.
                     ================
                 W.P.(C) NO. 27762 OF 2010 (U)
                 =====================

          Dated this the 7th day of September, 2010

                          J U D G M E N T

All that is sought for in this writ petition is a direction to the

1st respondent to take appropriate action on Ext.P2, where the

petitioner is requesting him to issue a relationship certificate and

also to certify that his father Sri.Thomas and Varghese are one

and the same person.

2. Although the learned Government Pleader has rightly

pointed out that application was made only on 30/8/2010, and the

writ petition complaining of delay on the part of the 1st

respondent is premature, still having regard to the urgency

pointed out by the learned counsel for the petitioner, I direct the

1st respondent to take appropriate action on Ext.P2, which shall be

done within 3 weeks.

3. Petitioner shall produce a copy of this judgment before

the 1st respondent for compliance.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp