IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10198 of 2010(Y)
2. THE BEST ONE PROPERTIES AND DEVELOPERS
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DISTRICT COLLECTOR, IDUKKI DISTRICT
3. THE REVENUE DIVISIONAL OFFICER,
4. THE TAHSILDAR, UDUMBANCHOLA TALUK,
5. THE VILLAGE OFFICER, CHINNAKANAL
6. THE SUB REGISTRAR, OFFICE OF THE
For Petitioner :SRI.ALEXANDER JOSEPH
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :31/03/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
---------------------------------------
W.P.(C) No.10198 OF 2010
---------------------------------------
Dated this the 31st day of March, 2010.
J U D G M E N T
The petitioner purchased 2 acres and 58 cents of land as
per Exhibit P1 sale deed. Exhibits P2 to P2(c) are the property
tax receipts issued by the 5th respondent in favour of the previous
owners of the property. It is stated that the 4th respondent had
issued No Objection Certificate for registering the property in
favour of the petitioner. Exhibits P3 to P3(c) are copies of the No
Objection Certificates relied upon by the petitioner to prove that
the petitioner is having title.
2. The petitioner could not get the benefit of mutation of
the property for want of appropriate orders by the respondents.
Finally, by Exhibit P6 order, the Tahsildar rejected the application
of the petitioner for effecting mutation. Challenging the same,
the petitioner has filed Exhibit P7 appeal before the Revenue
Divisional Officer. The petitioner seeks for a direction to the
3rd respondent Revenue Divisional Officer to consider and pass
W.P.(C) No.10198/2010 2
orders on Exhibit P7 appeal within a time frame.
There will be a direction to the 3rd respondent to take a
decision on Exhibit P7 within a period of three months from the
date of receipt of a copy of this judgment.
This writ petition is disposed of as above.
T.R. RAMACHANDRAN NAIR
JUDGE
smp