High Court Kerala High Court

Guruprasadan Trust vs State Of Kerala Represented By The on 28 November, 2007

Kerala High Court
Guruprasadan Trust vs State Of Kerala Represented By The on 28 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 35160 of 2007(I)


1. GURUPRASADAN TRUST, MAVELIKKARA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. DISTRICT COLLECTOR, ALAPPUZHA.

3. THE REVENUE DIVISIONAL OFFICER,

4. TAHSILDAR, TALUK OFFICE, MAVELIKKARA.

5. KURIAN JEROME, MALAYIL VADAKKETHIL,

                For Petitioner  :SRI.GEORGE VARGHESE(PERUMPALLIKUTTIYIL)

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :28/11/2007

 O R D E R
                       ANTONY DOMINIC, J.

                 ===================

                  W.P.(C) NO.35160 OF 2007 I

                 ===================


          Dated this the 28th day of November, 2007


                          J U D G M E N T

The only prayer that is sought for by the petitioner is for an

expeditious disposal of Ext.P3 appeal filed by the 5th respondent

and which is pending before the 3rd respondent. Ext.P3 being a

statutory appeal, I see no reason for declining the relief.

2. Accordingly, I dispose this writ petition directing that

Ext.P3 appeal shall be disposed of by the 3rd respondent, as

expeditiously as possible, at any rate within 8 weeks of receipt of

a copy of this judgment.

3. Before orders are passed, notice shall be issued to the

petitioner as also the 5th respondent, who has filed the appeal.

Petitioner shall produce a copy of this judgment before the

3rd respondent for compliance.

ANTONY DOMINIC, JUDGE
Rp