High Court Kerala High Court

Jolly C.G. vs The Tahsildar on 10 August, 2010

Kerala High Court
Jolly C.G. vs The Tahsildar on 10 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23288 of 2010(I)


1. JOLLY C.G.S/O. K.M.GEORGE,AGED 63,
                      ...  Petitioner
2. SUNNY C.G. S/O.K.M.GEORGE, AGED 62,
3. SOMAN C.G. S/O. K.M.GEORGE, AGED 61,
4. CAPT.DR.GEORGE SELVARAJ ALIAS
5. SUNIL C.G. S/O.K.M.GEORGE AGED 47,
6. SHAJI C.S. S/O. DECEASED SAJU C.G.,

                        Vs



1. THE TAHSILDAR, KUNNATHUADU TALUK OFFICE
                       ...       Respondent

2. THE ADDITIONAL TAHSILDAR, KUNNATHUNADU,

3. THE TALUK SURVEYOR, KUNNATHUNADU

4. THE VILLAGE OFIER, AIKKARANADU NORTH

                For Petitioner  :SRI.SAJI MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :10/08/2010

 O R D E R
                            S. Siri Jagan, J.
              =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                     W.P(C) No. 23288 of 2010
              =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
             Dated this, the 10th day of August, 2010.

                           J U D G M E N T

The petitioners’ grievance in this writ petition is that their

application for mutation in respect of properties devolved by

succession on them is not being considered by the 1st respondent. The

learned Government Pleader, on instructions, submits that no

application for mutation has been received in the office of the 1st

respondent. He further submits that if an application is received, it

will be attended to and an order in accordance with the Transfer of

Registry Rules, would be passed. In view of the said submission,

counsel for the petitioners submits that the said submission may be

recorded and the writ petition may be closed.

Ordered accordingly.

Sd/- S. Siri Jagan, Judge.

Tds/

[TRUE COPY]

P.S TO JUDGE.