IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23213 of 2010(B)
1. DILIP K.G., AGED 47 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. DISTRICT COLLECTOR, CIVIL STATION,
3. THE TAHSILDAR, PARAVUR TALUK.
For Petitioner :SRI.C.S.MANU
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :06/09/2010
O R D E R
ANTONY DOMINIC, J.
```````````````````````````````````````````````````````
W.P.(C) No. 23213 of 2010 B
```````````````````````````````````````````````````````
Dated this the 6th day of September, 2010
J U D G M E N T
The only prayer sought for in the writ petition is to
direct the third respondent to consider Ext.P2 application for
assignment of land mentioned therein.
2. Without expressing anything on the claim of the
petitioner, it is directed that the third respondent shall consider
Ext.P2 expeditiously and at any rate within a period of 8 weeks
from the date of receipt of a copy of this judgment.
3. Petitioner to produce a copy of this judgment along
with a copy of the writ petition before the third respondent for
compliance.
The writ petition is disposed of as above.
Sd/-
(ANTONY DOMINIC, JUDGE)
aks
// True Copy //
P.A. To Judge