IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35947 of 2010(P)
1. BOBBY JOSEPH,S/O.JOSEPH,
... Petitioner
Vs
1. THE DIVISIONAL FOREST OFFICER,FOREST
... Respondent
2. THESECRETARY TO THE GOVERNMENT,
For Petitioner :SRI.M.G.KARTHIKEYAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :01/12/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 35947 OF 2010
=====================
Dated this the 1st day of December, 2010
J U D G M E N T
According to the petitioner, Ext.P2 application made by him
before the 1st respondent, for no objection certificate enabling the
petitioner to seek patta in respect of the property in his
possession, is still pending and orders have not been passed.
2. Taking note of the case of the petitioner that the
application was filed in February, 2009 and orders are not passed
even now, I direct the 1st respondent to consider and pass orders
on Ext.P2 as expeditiously as possible. This the 1st respondent
shall do at any rate within 4 weeks of production of a copy of this
judgment along with a copy of this writ petition.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp