High Court Kerala High Court

Arifa Beevi.S. vs State Of Kerala on 23 May, 2008

Kerala High Court
Arifa Beevi.S. vs State Of Kerala on 23 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15277 of 2008(R)


1. ARIFA BEEVI.S., KALIYILPURA,
                      ...  Petitioner

                        Vs



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

2. DIRECTOR (SURVEY),

3. JOINT DIRECTOR, REGIONAL SURVEY,

4. JAMEELA BEEVI, RASEENA MANZIL,

                For Petitioner  :SRI.R.ANILKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :23/05/2008

 O R D E R
                            S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                     W. P (C) No. 15277 of 2008
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                   Dated this, the 23rd May, 2008.

                           J U D G M E N T

The petitioner has filed an appeal before the 3rd respondent

against an order passed under the Survey of boundaries Act. The

petitioner seeks expeditious disposal of the same.

2. I have heard the learned Government Pleader also.

In the facts and circumstances of the case, I dispose of this writ

petition with a direction to the 3rd respondent to consider and pass

orders on Ext. P3 as expeditiously as possible, at any rate, within two

months from the date of receipt of a copy of this judgment.

The petitioner shall forward a certified copy of this judgment

along with a copy of the writ petition to the 3rd respondent for

compliance.

S. Siri Jagan, Judge.

Tds/