High Court Kerala High Court

Hajaya Kumar vs State Of Kerala on 9 January, 2009

Kerala High Court
Hajaya Kumar vs State Of Kerala on 9 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 959 of 2009(L)



1. HAJAYA KUMAR
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.ABHILASH MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :09/01/2009

 O R D E R
                   ANTONY DOMINIC,J.
              -----------------------
                W.P.(C).No. 959 OF 2009
             ------------------------
           Dated this the 9th day of January, 2009.

                         JUDGMENT

Petitioner submits that by Exts.P1 and P2 he had

acquired the property in R.S.No.42 of Changanachery

Village. Based on Exts.P1 and P2 he submitted Ext.P3

application to the 2nd respondent, requesting to effect

changes in the Thandapper records by incorporating his

name. It is stated that having received Ext.P3, the 2nd

respondent has not taken any action thereon. It is with this

grievance the writ petition is filed.

2. If Ext.P3 has been received necessarily, the 2nd

respondent shall take action thereon.

The writ petition is therefore disposed of directing the

2nd respondent to take necessary action on Ext.P3 as

expeditiously as possible and at any rate within 3 weeks

from the date of production of a copy of the judgment.

WP(c).No.959/09 /2/

Petitioner shall produce a copy of the judgment before

the 2nd respondent for compliance.




                               (ANTONY DOMINIC)
                                     JUDGE
vi/

WP(c).No.959/09    /2/