High Court Kerala High Court

John Joseph vs State Of Kerala on 12 February, 2009

Kerala High Court
John Joseph vs State Of Kerala on 12 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4736 of 2009(M)


1. JOHN JOSEPH, DANAMPADIKKAL, THITTAMEL
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. DISTRICT COLLECTOR, COLLECTORATE,

                For Petitioner  :SRI.RINNY STEPHEN CHAMAPARAMPIL

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :12/02/2009

 O R D E R
                     ANTONY DOMINIC,J.
                -----------------------
                  W.P.(C).No. 4736 OF 2009
               ------------------------
           Dated this the 12th day of February, 2009.

                          JUDGMENT

Ext.P3 is an application made by the petitioner under

Section 13A of the Survey and Boundaries Act to the 2nd

respondent. Orders have not been passed on Ext.P3 and

therefore the writ petition is filed.

Taking into account the above grievance of the petitioner,

the writ petition is disposed of directing the 2nd respondent to

consider and pass orders on Ext.P3 with notice to the

petitioner. This shall be done as expeditiously as possible and

at any rate within 6 weeks from the date of production of a

copy of the judgment.

(ANTONY DOMINIC)
JUDGE
vi/