High Court Kerala High Court

Faris P.H vs The District Survey … on 22 December, 2010

Kerala High Court
Faris P.H vs The District Survey … on 22 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 38100 of 2010(J)


1. FARIS P.H, S/I.HAMMAD, 29 YEARS
                      ...  Petitioner
2. ABDUL RAHES, S/O.ABDULLA
3. JOSEPH FERDINAND REBELLOW
4. FAREN FEBINSON REBELLOW
5. T.K.SAKEER HUSSAIN
6. ASEEM P.H, S/O.HAMMED

                        Vs



1. THE DISTRICT SURVEY SUPERINTENDENT
                       ...       Respondent

2. THE VILLAGE OFFICER, MARAYUR

3. THE TAHSILDAR, DEVIKULAM

4. THE TALUK SURVEYOR, TALUK OFFICE

                For Petitioner  :SRI.K.M.SATHYANATHA MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :22/12/2010

 O R D E R
                       ANTONY DOMINIC, J.
                      ================
                    W.P.(C) NO. 38100 OF 2010
                  =====================

         Dated this the 22nd day of December, 2010

                          J U D G M E N T

According to the petitioners, they had made Ext.P2 series of

applications for survey and demarcation of the boundaries of their

properties. It is stated that although Ext.P3 report in this behalf

has been made by the Village Officer confirming the petitioners’

title over the properties, still action pursuant to Ext.P2 have not

been completed. It is in these circumstances complaining of delay

in the process of survey and demarcation pursuant to Ext.P3, the

writ petition is filed.

2. Now that according to the petitioners, the matter is

pending, it is directed that the 4th respondent shall complete the

proceedings of service in relation to which Ext.P4 notice has been

issued. This shall be done at any rate within 8 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