High Court Kerala High Court

Divine Medical Centre Ltd vs The District Collector on 30 January, 2009

Kerala High Court
Divine Medical Centre Ltd vs The District Collector on 30 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3254 of 2009(K)


1. DIVINE MEDICAL CENTRE LTD.,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE TAHSILDAR,

3. THE VILLAGE OFFICER,

                For Petitioner  :SRI.P.BHASKARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :30/01/2009

 O R D E R
                        ANTONY DOMINIC, J.
                         -----------------------------
                       W.P.(C) No. 3254 of 2009
                    --------------------------------------
                Dated this the 30th day of January, 2009

                               JUDGMENT

Petitioner submits that by Exhibit P1 document, he acquired title

over the 10 cents of land mentioned therein. It is stated that

subsequently he made Exhibit P4 application before the second

respondent seeking a direction to the 3rd respondent to carry out

Pokkuvaravu sub division in respect of the property. According to

him, no order has been passed on Exhibit P4. With this grievance this

writ petition has been filed.

Taking into account the grievance of the petitioner, this writ

petition is disposed of directing that if Exhibit P4 has been received

and is pending, the second respondent shall take necessary action

thereon as expeditiously as possible, at any rate, within four weeks of

production of a copy of this judgment.

ANTONY DOMINIC, JUDGE

scm