High Court Kerala High Court

George Francis @ Francis Nigil vs The Village Officer on 26 June, 2009

Kerala High Court
George Francis @ Francis Nigil vs The Village Officer on 26 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14799 of 2009(T)


1. GEORGE FRANCIS @ FRANCIS NIGIL,
                      ...  Petitioner

                        Vs



1. THE VILLAGE OFFICER,
                       ...       Respondent

2. P.J.GLADWIN, S/O. P.T.JOSEPH,

3. V.F.GEORGE, S/O. FRANCIS,

                For Petitioner  :SRI.VISHNU SOMAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :26/06/2009

 O R D E R
                            V.GIRI,J.
                     -------------------------
                W.P ( C) No. 14799 of 2009
                     --------------------------
               Dated this the 26th June,2009

                       J U D G M E N T

Third respondent is the father of the petitioner. A

suit was instituted against the 3rd respondent for

recovery of damages and property belonging to the 3rd

respondent was brought to sale. Second respondent

purchased the same in court auction. But later the parties

entered into a compromise and it was agreed that the

property shall be assigned in favour of the petitioner.

Accordingly, Exhibit-P1 sale deed was executed.

Petitioner purchased the property from the 2nd

respondent. Third respondent also joined in the

execution of the sale deed. He has now sought for

mutation of the property as evidenced by Exhibit- P4

application. This writ petition has been filed alleging

delay in effecting mutation citing pendency of the suit

which was originally decreed against the 2nd respondent.

W.P ( C) No. 14799 of 2009
2

Notice has been issued to respondents 2 and 3. But

there is no appearance. In the facts and circumstances of

the case, there is no reason why the mutation shall not be

effected in relation to the property covered by Exhibit-P1.

Accordingly, there will be a direction to the 1st

respondent to proceed to effect mutation of the property

covered by Exhibit-P1 within two months from the date of

receipt of a copy of this judgment.

Writ petition is disposed of as above.

(V.GIRI,JUDGE)
ma

W.P ( C) No. 14799 of 2009
3

W.P ( C) No. 14799 of 2009
4