High Court Kerala High Court

Jose Varkey vs State Of Kerala on 31 March, 2009

Kerala High Court
Jose Varkey vs State Of Kerala on 31 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10467 of 2009(C)


1. JOSE VARKEY,S/O.VARKEY,
                      ...  Petitioner
2. VARGHESE,S/O.AGASTHY,
3. MARIAKUTTY,W/O.VARGHESE,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. DEPARTMENT OF REVENUE,

3. THE TALUK LAND BOARD,KOTHAMANGALAM.

                For Petitioner  :SRI.RAJESH NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :31/03/2009

 O R D E R
                        ANTONY DOMINIC, J.
                      ================
                 W.P.(C) NO. 10467 OF 2009 (C)
                 =====================

             Dated this the 31st day of March, 2009

                           J U D G M E N T

The relief sought in this writ petition is mainly to direct the 3rd

respondent to consider Exts.P1 to P3 and other similar applications

stated to have been filed by the petitioners and others claiming the

benefit of Section 7E of the Kerala Land Reforms Act. Petitioners

submit that these applications have been filed by them against

Ext.P4 requiring surrender of the properties mentioned therein.

2. Taking into account the above, I direct the 3rd respondent

to consider the applications, if any filed by the petitioners and others

claiming the benefit of Section 7E of the Kerala Land Reforms Act. If

the said applications have been received and are pending orders

shall be passed thereon. This shall be done, as expeditiously as

possible, at any rate within 3 months of production of a copy of this

judgment.

Petitioners shall produce a copy of this judgment before the 3rd

respondent for compliance.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp