IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36443 of 2008(L)
1. BABU MATHEW, MATTAMANA HOUSE,
... Petitioner
2. BIJU MATHEW, MATTAMANA HOUSE,
3. BEENA BABU CHERIAN, PARUVAKKAL HOUSE,
4. BABY MATHEW, MATTAMANA HOUSE,
5. P.MAHESWARI AMMA, SOUBHAGYA,
Vs
1. THE SUB REGISTRAR, SUB REGISTRY,
... Respondent
2. THE TAHSILDAR, TALUK OFFICE,
3. VILLAGE OFFICER, CHINNAKKANAL VILLAGE,
For Petitioner :SRI.P.RAMAKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :11/12/2008
O R D E R
V. GIRI, J.
-------------------------------
WP(C).NO. 36443 of 2008
---------------------------------
Dated this the 11th day of December, 2008
JUDGMENT
The petitioners claim to have purchased 15 cents of
property each as per sale deed dated 3.5.2006 and sought for
mutation under the Transfer of Registry Rules as evidenced by
Exts.P8 to P12. The said applications are pending consideration.
2. Having heard learned counsel for the petitioners and the
learned Government Pleader, the writ petition is disposed of
directing the third respondent to consider and pass orders on
Exts.P8 to P18 after conducting requisite enquiry under the
Transfer of Registry Rules, within a period of two months from
the date of receipt of a copy of this judgment. The petitioners
shall produce a copy of the writ petition also along with a copy of
the judgment before the third respondent.
V. GIRI, JUDGE.
pmn/ WPC. /2008 2