IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14784 of 2009(P)
1. ELIZABETH THOMAS, W/O. LATE NINAN
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE TAHSILDAR,
3. THE TALUK SURVEYOR,
For Petitioner :SRI.IMTHIYAZ AHAMED
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :01/06/2009
O R D E R
V.GIRI, J
-------------------
W.P.(C).14784/2009
--------------------
Dated this the 1st day of June, 2009
JUDGMENT
Petitioner is aggrieved that Ext.P3 application
for demarcation and survey of her property
registered under Rule 27 of the Survey and
Boundary Rules, 1964, is still pending before the
second respondent.
2. Having heard learned Government Pleader
also, I am of the view that action should be taken
on Ext.P3 in accordance with law. Accordingly writ
petition is disposed of directing the second
respondent to take appropriate action on Ext.P3 to
see that the survey and demarcation of the
petitioner’s property is completed within three
months from the date of receipt of a copy of this
judgment. Notice is to be issued in this regard to
the neighbouring property owners.
V.GIRI,
Judge
mrcs