IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21613 of 2009(O)
1. INFANT JESES CHURCH,BROADWAY,ERNAKULAM
... Petitioner
Vs
1. THEMMA,W/O.VARGHESE,AGED 52,HOUSE HOLD
... Respondent
2. GEORGE PALATHINGAL,S/O.LATE ALEXANDER
3. ASHA PALATHINGAL,D/O.LATE ALEXANDER
4. NIRMALA PALATHINGAL,D/O.LATE ALEXANDER
5. ARUN RAJAGOPAL,AGED 25,P.O.BOX NO.139,
6. POORNITH JOBOY,AGED 19,C/O.JOBOY NINAN,
For Petitioner :SRI.K.L.JOSEPH
For Respondent :SRI.M.GOPIKRISHNAN NAMBIAR
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :12/07/2010
O R D E R
T.R.RAMACHANDRAN NAIR, J.
--------------------------------------
W.P.(C) No.21613 OF 2009
--------------------------------------
Dated this the 12th day of July, 2010
J U D G M E N T
~~~~~~~~~~~
The Writ Petition is filed by the petitioner for a direction to
dispose of Exts.P4 and P5 Revision Petitions pending before the
1st respondent, District Collector, Pathanamthitta.
2. The petitioner and her late husband were in
possession and enjoyment of 22 cents of land in Re-Survey
Nos.477/12, 477/6 and 477/13 of Kulanda Village. There is a
pathway passing through the eastern side of the petitioner’s
property. The 4th respondent claimed that the width of the
pathway was encroached upon by the petitioner and accordingly
proceedings were initiated by the Tahsildar, namely, the 3rd
respondent. Now the petitioner is aggrieved by Ext.P2 order
passed by the Tahsildar. The petitioner has filed Ext.P4
Revision Petition before the District Collector. Ext.P5 is another
Revision Petition filed by the petitioner before the District
Collector under the Kerala Survey and Boundaries Act.
W.P.(C) No.21613/2009 2
3. There will be a direction to the 1st respondent, District
Collector, to take a decision on Exts.P4 and P5 Revision
Petitions, after hearing the petitioner and the 4th respondent,
within a period of two months from the date of receipt of a copy
of this judgment. The petitioner will produce a copy of this Writ
Petition along with a copy of the judgment before the 1st
respondent for compliance.
The Writ Petition is disposed of as above.
(T.R.RAMACHANDRAN NAIR, JUDGE)
ps