High Court Kerala High Court

Getrude vs State Of Kerala on 7 January, 2010

Kerala High Court
Getrude vs State Of Kerala on 7 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37591 of 2009(T)


1. GETRUDE,D/O.LATE AUGUSTINE JOHN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REPRESENTED BY ITS
                       ...       Respondent

2. SUPERINTENDENT SURVEY (RE-SURVEY),

                For Petitioner  :SRI.ANOOP JOSEPH

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :07/01/2010

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
                       -------------------------
                   W.P ( C) No.37591 of 2009
                       --------------------------
               Dated this the 7th January, 2010

                         J U D G M E N T

Petitioner’s father late Sri.Augustine John owned 24

cents of land in Block No.14, old Sy. No.617/2-A (Resurvey

No.241/5,6) of Sasthamkotta Village in Kollam District.

He had sold 20 cents of property in the year 1960 to

Smt.Agnes, who is the aunt of the petitioner. The

remaining 4 cents of property was in his possession.

2. Petitioner has submitted Ext.P1 application for

rectifying the omission occurred while conducting the

resurvey. It is pointed out that 4 cents of land has been

shown as puramboke land. Seeking such relief, petitioner

has submitted Ext.P1 application before the 2nd

respondent. All that the petitioner seeks is for a direction

to the 2nd respondent to take a decision on Ext.P1. Ext.P2

is the copy of the receipt issued by the 2nd respondent’s

office showing receipt of the application. A further

representation was filed by the petitioner as per Ext.P3.

3. There will be a direction to the 2nd respondent

to consider the request made by the petitioner in Exts.P1

W.P ( C) No.37591 of 2009
2

and P3 and take appropriate action, in accordance with

law, within a period of six weeks from the date of receipt of

a copy of this judgment.

4. Petitioner will produce a copy of the writ

petition along with copy of this judgment before the 2nd

respondent, for compliance.

Writ petition is disposed of as above.

T.R.RAMACHANDRAN NAIR,
JUDGE

ma

W.P ( C) No.37591 of 2009
3

W.P ( C) No.37591 of 2009
4