IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37245 of 2007(H)
1. BIJU.R., AGED 34 YEARS,
... Petitioner
Vs
1. DISTRICT COLLECTOR, ALAPPUZHA.
... Respondent
2. VILLAGE OFFICER,
3. KERALA FINANCIAL CORPORATION,
4. MANAGER,
For Petitioner :SRI.P.HARIDAS
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :30/07/2008
O R D E R
S.SIRI JAGAN, J
==================
W.P(C)No.37245 of 2007
==================
Dated this the 30th day of July, 2008.
J U D G M E N T
The petitioner is aggrieved by the non-consideration of the
application submitted by him for mutation of his property on the
ground that the property is mortgated to the Kerala Financial
Corporation. The learned Standing Counsel for the Kerala
Financial Corporation submits that the property has not been
mortgaged to the Kerala Financial Corporation.
2. In the above circumstances, the 2nd respondent cannot
take the stand that because of the mortgage in favour of the KFC
mutation cannot be made in respect of the property in question.
Accordingly, there would be a direction to the 2nd respondent to
consider the petitioner’s application for mutation and pass
orders thereon, as expeditiously as possible, at any rate, within
one month from the date of receipt of a copy of this judgment.
The writ petition is disposed of accordingly.
S.SIRI JAGAN, JUDGE
rhs