IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31940 of 2010(B)
1. BENNY T.A., S/O. ANTONY,
... Petitioner
Vs
1. THE VILLAGE OFFICER,
... Respondent
2. THE TAHSILDAR,
3. LEELAMMA, W/O. LATE PRABHAKARAN,
4. LALU, S/O. LATE PRABHAKARAN,
5. AJITHA, D/O. LATE PRABHAKARAN,
6. SANTHOSH, S/O. LATE PRABHAKARAN,
For Petitioner :SRI.JIJO PAUL
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :19/10/2010
O R D E R
ANTONY DOMINIC, J.
```````````````````````````````````````````````````````
W.P.(C) No. 31940 of 2010 N
```````````````````````````````````````````````````````
Dated this the 19th day of October, 2010
J U D G M E N T
According to the petitioner, as per Ext.P1, he
purchased an extend of 30 cents of land in Survey No.194/1
of Chakkupallam village in Udumbanchola Taluk from
respondents 3 to 6 and others. It is stated that he made an
application to the first respondent for mutation. However, by
Ext.P2, he has been informed that some of the executants of
Ext.P1 have objected to his application and, therefore, the
application is kept pending. It is challenging Ext.P2, this writ
petition is filed.
2. Irrespective of the disputes raised, once an
application is received by the first respondent, it is for the
second respondent to take a final decision in the matter so
that, if the petitioner is aggrieved by such decision, he can
pursue legal remedies available.
3. Having regard to the fact that an application for
W.P.(C) No.31940/10
: 2 :
mutation is kept pending, it is directed that the first
respondent shall forward the application to the second
respondent on the production of a copy of this judgment by
the petitioner. It is further directed that the second
respondent shall take final decision on the application made
by the petitioner with notice to him and the objectors. Such
decision shall be taken by the second respondent, at any rate,
within six weeks from the date of receipt of the application
from the first respondent.
4. Petitioner to produce a copy of this judgment and
writ petition before respondents 1 and 2 for compliance.
Writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
aks