High Court Kerala High Court

Gangadharan vs The Village Officer on 23 July, 2010

Kerala High Court
Gangadharan vs The Village Officer on 23 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34623 of 2008(V)


1. GANGADHARAN, S/O. KUNNATHULLY
                      ...  Petitioner
2. VIDHYADHARAN,  S/O. KUNNATHULLY
3. VIJAYAN,  S/O. KUNNATHULLY

                        Vs



1. THE VILLAGE OFFICER,
                       ...       Respondent

2. THE SUPERINTENDENT OF SURVEY AND

                For Petitioner  :SRI.P.RAMAKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :23/07/2010

 O R D E R
                       S. SIRI JAGAN, J.
                   ------------------------------
                  W.P.(C) No.34623 OF 2008
                  -------------------------------
             Dated this the 23rd day of July, 2010

                        J U D G M E N T

In family partition, the petitioners got certain properties. In

respect of the same, the petitioners have filed Ext.P4 application

before the second respondent seeking survey and demarcation in

view of certain mistakes in the re-survey. The petitioners seek a

direction to the second respondent to consider and pass orders

on Ext.P4 expeditiously.

2. I have heard the learned Government Pleader also.

Having heard both sides, I dispose of this writ petition with

a direction to the second respondent to consider and pass orders

on Ext.P4 as expeditiously as possible, at any rate, within a per

of two months from the date of receipt of a copy of this

judgment.

S. SIRI JAGAN, JUDGE
acd