High Court Kerala High Court

Gopi P.A. vs The District Collector on 25 September, 2009

Kerala High Court
Gopi P.A. vs The District Collector on 25 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25557 of 2009(L)


1. GOPI P.A.,S/O.LATE AYYAPPAN,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,ERNAKULAM.
                       ...       Respondent

2. TAHSILDAR,TALUK OFFICE,KOCHI.

3. VILLAGE OFFICER,

                For Petitioner  :SRI.DENIZEN KOMATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :25/09/2009

 O R D E R
                          P.N.RAVINDRAN, J.
                          ---------------------------
                     W.P.(C) No. 25557 OF 2009
                           --------------------------
           Dated this the 25th day of September, 2009

                            J U D G M E N T

Heard Sri. Denizen Komath, the learned counsel appearing for

the petitioner and Sri. P.N.Santhosh, the learned Government

Pleader appearing for the respondents.

2. The petitioner, purchased a parcel of land as per Ext.P2

sale deed dated 25.10.2007. He thereafter applied for transfer of

registry by submitting the original of Ext.P3 application before the

third respondent. When there was delay in effecting mutation, he

moved the District Collector by submitting Ext.P4 representation.

The petitioner thereafter again moved the third respondent by

submitting Ext.P5 representation. The grievance voiced by the

petitioner is that till date, his application for transfer of registry has

not been considered or disposed of. In this writ petition, the

petitioner seeks a writ in the nature of mandamus commanding the

third respondent to consider Ext.P3 application for transfer of

registry.

W.P.(C) No. 25557/09
2

2. The learned Government Pleader appearing for the

respondents on instructions submits that the petitioner’s application

for transfer of registry has been received and is being processed and

that a final decision in the matter will be taken expeditiously.

In the light of the said submission, I dispose of this writ petition

with a direction to the second respondent to consider the petitioner’s

application for transfer of registry, if necessary by calling for it from

the third respondent, and pass orders thereon expeditiously and in

any event within two months from the date on which the petitioner

produces a certified copy of this judgment before him. In view of the

fact that more than two years have passed after the petitioner

applied for transfer of registry, the Tahsildar shall also hear him in

person.

P.N.RAVINDRAN, JUDGE

vps

W.P.(C) No. 25557/09
3