IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2497 of 2009(V)
1. D.BEENA RANI, AGED 48 YEARS,
... Petitioner
Vs
1. THE DISTRICT SURVEY SUPERINTENDENT,
... Respondent
2. MUNICIPAL SECRETARY, PARAVOOR
For Petitioner :SRI.P.SIVARAJ
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :23/01/2009
O R D E R
ANTONY DOMINIC,J.
-----------------------
W.P.(C).No.2497 OF 2009
------------------------
Dated this the 23rd day of January, 2009.
JUDGMENT
Petitioner states that, she has filed Ext.P2 before the first
respondent seeking survey of her property for the purpose
of demarcating a pathway which lies adjacent to the
petitioner’s property. Complaint in this writ petition is that
orders thereon have not been passed.
In view of this, the first respondent is directed to take
action on Ext.P2, if the same has been received and is
pending, as expeditiously as possible and at any rate within 4
weeks from the date of production of a copy of the judgment.
Writ petition is disposed of as above.
(ANTONY DOMINIC)
JUDGE
vi/