High Court Kerala High Court

Antony Kannattu vs State Of Kerala on 11 July, 2008

Kerala High Court
Antony Kannattu vs State Of Kerala on 11 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29703 of 2005(J)


1. ANTONY KANNATTU,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

3. THE TAHSILDAR,

4. THE SPECIAL TAHSILDAR,

5. THE VILLAGE OFFICER,

                For Petitioner  :SRI.ANIL SIVARAMAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :11/07/2008

 O R D E R
                         KURIAN JOSEPH, J.
              -----------------------------------------
                    W.P(C) No.29703 of 2005
              -----------------------------------------
             Dated this the 11th day of July, 2008

                               JUDGMENT

The writ petition is filed with the following prayer:-

a) to issue a writ in the nature of mandamus, or
any other such appropriate writ, order or direction,
commanding respondents 2 to 5 to immediately record
the petitioner as the registered holder of the lands
covered by Ext.P1 judgment and P3 certificate in
Sy.No.36/1-B of Tarur Village of Alathur Taluk in the
Revenue Records and to issue patta and possession
certificate in his favour in respect of these lands, after
collecting the land tax due thereon, in accordance with
law.

There is no counter affidavit. There will be a direction to the

second respondent/competent authority to look into Ext.P7 with

notice to the petitioner and take appropriate action thereon in

accordance with law within a period of three months from the

date of production of a copy of this judgment along with a copy

of the writ petition.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

———————————–
W.P(C).No.29703 of 2005

———————————–

JUDGMENT

11th July, 2008