Kerala High Court
Joy vs Village Officer on 3 November, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33333 of 2010(N)
1. JOY,S/O.VARKEY,MOOLAN HOUSE,
... Petitioner
Vs
1. VILLAGE OFFICER,THURAVOOR VILLAGE,
... Respondent
2. TAHSILDAR, ALUVA,PIN 683 101.
For Petitioner :SRI.G.HARIHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :03/11/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO.33333 OF 2010 (N)
=====================
Dated this the 3rd day of November, 2010
J U D G M E N T
Non consideration of Ext.P3 where the petitioner sought
mutation of his property covered by Ext.P1 is what is sought for.
Having regard to the case of the petitioner that Ext.P3 is
pending before the first respondent, it is directed that the first
respondent will consider and pass orders on Ext.P3. This shall be
done at any rate within 4 weeks from the date of production of a
copy of the judgment.
ANTONY DOMINIC, JUDGE
vi