IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22984 of 2009(P)
1. ANABAS SCHOOL OF YOGA PVT.LTD,
... Petitioner
Vs
1. THE STATE OF KERALA, REP.BY THE SECRETAR
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE REVENUE DIVISIONAL OFFICER,
4. THE TAHSILDAR, CHIRAYINKEEZH,
5. THE VILLAGE OFFICER,
For Petitioner :SRI.K.B.PRADEEP
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :05/10/2010
O R D E R
ANTONY DOMINIC, J.
-----------------------------
W.P.(C) No.22984 of 2009
-----------------------------------
Dated this the 5th day of October 2010
J U D G M E N T
Petitioner is a company incorporated under the provisions
of Companies Act,1956. Ext.P1 is the certificate of Incorporation
and Exts.P2 and P3 are the Memorandum and Articles of
Association of the Company.
2. The company purchased a property having an extent
of 50 cents situated in Re-Sy.No.609/9 and 609/9A of Edava
Village in Chirayinkeezhu Taluk in Thiruvananthapuram District.
When applications were made for mutating the property into the
name of the Company, orders were not passed. Although the
petitioner approached the Kerala Lok Ayuktha by filing
Complaint No.130/2009, for orders directing to effect mutation,
the attempt was not successful. It is in these circumstances, this
writ petition has filed for directing the respondents to make
necessary entries and to effect mutation in the name of the
W.P.(C) No.22984 of 2009
-: 2 :-
petitioner Company.
3. The learned Government Pleader reports that the
District Collector vide his letter dated 1.7.2010 has issued
directions to the Additional Tahasildar, Chirayinkeezhu to effect
the mutation of the aforesaid property into the name of the
petitioner company after observing the formalities provided in
the Transfer of Registry Rules.
Now that a direction as above has been issued by the
District Collector, without examining the merits of the
contention raised, this writ petition is disposed of recording the
submission made by the learned Government Pleader and
directing that if mutation is not already effected, the 4th
respondent shall effect mutation of the property as sought for by
the petitioner as expeditiously as possible at any rate, within four
weeks from the date of production of a copy of this judgment.
ANTONY DOMINIC, JUDGE.
Jvt