High Court Kerala High Court

Gopinathan E.M. vs The Tahsildar on 25 September, 2008

Kerala High Court
Gopinathan E.M. vs The Tahsildar on 25 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27754 of 2008(D)


1. GOPINATHAN E.M., S/O. MADHAVAN,
                      ...  Petitioner
2. ASHAMANI P.K. W/O. GOPINATHAN,

                        Vs



1. THE TAHSILDAR, KANAYANNUR TALUK,
                       ...       Respondent

2. THE DISTRICT COLLECTOR,ERNAKULAM

3. THE REVENUE DIVISIONAL OFFICER (R.D.O)

                For Petitioner  :SRI.K.REGHU KOTTAPPURAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :25/09/2008

 O R D E R
                             V.GIRI,J.
                      -------------------------
                  W.P ( C) No.27754 of 2008
                      --------------------------
            Dated this the 25th September, 2008

                        J U D G M E N T

Second petitioner is the wife of the 1st petitioner.

First petitioner acquired an extent of 4.5 cents of land in

Sy. No.1403/2 of Punithura Village under Exhibit P1

settlement deed and second petitioner purchased another

1.5. cent of land in Sy. No.1406 of 2004 under Exhibit P3

sale deed. Petitioners state that the boundaries of the

properties purchased under Exhibits P1 and P3 have not

been demarcated. Exhibits P5, P6, P7 and P9 applications

are filed in this behalf before the 1st respondent. In the

circumstances, it is necessary only to direct a

consideration of Exhibit P9.

Having heard the learned Government Pleader also,

the writ petition is disposed of directing the 1st

respondent to consider Exhibit P9 and take appropriate

action thereon, in accordance with the Survey and

Boundaries Act, within a period of two months the date of

W.P ( C) No.27754 of 2008
2

receipt of a copy of this judgment.

Petitioners shall produce a copy of this judgment

along with a copy of the writ petition before the 1st

respondent for compliance.

(V.GIRI, JUDGE)
ma

W.P ( C) No.27754 of 2008
3