High Court Kerala High Court

J.Selvi vs State Of Kerala on 18 October, 2007

Kerala High Court
J.Selvi vs State Of Kerala on 18 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 30903 of 2007(D)


1. J.SELVI, W/O JAGADEESH,
                      ...  Petitioner

                        Vs



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

2. THE DISTRICT COLLECTOR,

3. SUB COLLECTOR,

4. TAHSILDAR, DEVIKULAM TALUK,

5. VILLAGE OFFICER,

                For Petitioner  :SRI.N.M.VARGHESE

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :18/10/2007

 O R D E R
                    ANTONY DOMINIC, J.

               = = = = = = = = = = = = = =
               W.P.(C) No. 30903 OF 2007 D
               = = = = = = = = = = = = = =

           Dated this the 18th October, 2007.


                     J U D G M E N T

Ext. P4 is an application made by the petitioner

for mutation of her property. It is submitted that

Ext. P4 is pending and order has not been passed

thereon by the 4th respondent. In view of the above, I

dispose of the writ petition directing that the 4th

respondent shall consider and pass orders on Ext. P4 as

expeditiously as possible, at any rate within four

weeks of receipt of a copy of this judgment, provided

Ext. P4 has been received and is pending.

Petitioner shall produce a copy of this judgment

before the 4th respondent for compliance.

ANTONY DOMINIC
JUDGE
jan/-