High Court Kerala High Court

Joy Joseph vs Kerala State Housing Board on 20 August, 2008

Kerala High Court
Joy Joseph vs Kerala State Housing Board on 20 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28141 of 2007(A)


1. JOY JOSEPH, AGED 57 YEARS, S/O JOSEPH,
                      ...  Petitioner

                        Vs



1. KERALA STATE HOUSING BOARD,
                       ...       Respondent

2. REGIONAL ENGINEER,

3. EXECUTIVE ENGINEER,

                For Petitioner  :DR.GEORGE ABRAHAM

                For Respondent  :SRI.A.JAYASANKAR, SC KSHB, TVM

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :20/08/2008

 O R D E R
                        S. SIRI JAGAN, J.
                 ------------------------------------
                   W.P.(C)No.28141 OF 2007
               ----------------------------------------
               Dated this the 20th day of August, 2008



                            JUDGMENT

The petitioner applied for a plot under the Gandhi Nagar

Housing Accommodation Scheme (Kottayam) of the Kerala State

Housing Board. The plot was allotted to him in the Athirampuzha

Village. The petitioner has been given possession and the

petitioner is also stated to have paid the entire purchase price.

The petitioner’s grievance in this writ petition is that despite the

same, the sale deed has not been executed by the 1st respondent.

The petitioner has filed Ext.P4 representation in this regard. The

petitioner now seeks a direction to the 1st respondent to consider

and pass orders on Ext.P4 expeditiously.

2. I have heard the learned Standing Counsel appearing

for the Kerala State Housing Board also.

In the facts and circumstances of the case, I dispose of this

writ petition with a direction to the 1st respondent to consider and

pass appropriate orders on Ext.P4, as expeditiously as possible,

W.P.(c)No.28141/08 2

at any rate, within a period of one month from the date of

receipt of a copy of this judgment. The petitioner shall forward

a certified copy of this judgment along with a copy of the writ

petition to the 1st respondent for compliance.

S. SIRI JAGAN, JUDGE

Acd

W.P.(c)No.28141/08 3