IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16790 of 2009(P)
1. ASHTAMUDI BOAT CLUB, REPRESENTED BY ITS
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE SECRETARY TO GOVERNMENT,
3. THE DISTRICT COLLECTOR, KOLLAM.
4. THE TAHSILDAR, KOLLAM.
For Petitioner :SRI.P.B.SURESH KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :26/06/2009
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.16790 of 2009
--------------------------
Dated this the 26th June,2009
J U D G M E N T
Petitioner, a society registered under the
Travancore-Cochin Literary Scientific and Charitable
Societies Registration Act seeks a direction to the
Government to consider its application for assignment of
land in which a club was functioning till recently.
According to the petitioner, the club was established in
the year 1953 in a property which was leased out to the
club by the Government. Later, the club was called upon
to surrender the Government land and pursuant to the
direction issued by this Court, extended time was
afforded to the petitioner to surrender the same. Land
has been surrendered as well. Thereafter, a new set of
office bearers were elected. They have submitted an
application for assignment of 13.69 cents of property, as
per Exhibit-P4, which is pending before the Government.
It is appropriate that the Government looks into Exhibit-
W.P ( C) No.16790 of 2009
2
P4 and takes a decision on the same. This shall be done
within three months from the date of receipt of a copy of
this judgment.
Writ petition is disposed of as above.
(V.GIRI,JUDGE)
ma
W.P ( C) No.16790 of 2009
3
W.P ( C) No.16790 of 2009
4