IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 27383 of 2007(I)
1. K.N.SREEKUMAR, AGED 41, S/O. NARAYANAN
... Petitioner
Vs
1. DISTRICT COLLECTOR,
... Respondent
2. THE DISTRICT SURVEY SUPERINTENDENT,
3. THE VILLAGE OFFICER,
4. ANIL UMMAN,
For Petitioner :SRI.P.J.PAULACHAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :14/09/2007
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 27383 OF 2007
====================
Dated this the 14th day of September, 2007
J U D G M E N T
The petitioner had approached this court in WP(C) No.
21770/07, complaining that an application made by him for
mutation of his property was not being acted upon. The writ
petition was disposed of by Ext.P2 judgment directing to
complete the proceedings within two months of date of
receipt of a copy of the judgment.
2. Even according to the learned counsel for the writ
petitioner, the period prescribed in the judgment is expiring
only on 23rd of this month. It is stated that in the
meantime, petitioner attempted to produce Exhibits P4 to P8
documents under cover of Ext.P3 representation and that
the 2nd respondent is refusing to accept the same. It is on
that basis, this writ petition has been filed praying for a
direction to the 2nd respondent to accept the documents and
WPC 27383/07
: 2 :
act upon the same.
3. Now that the 2nd respondent has to comply with
the proceedings pursuant to Ext.P2 judgment of this court,
the petitioner is entitled to produce whatever documents
that he has in the course of enquiry. If he has produced any
documents, the 2nd respondent is bound to accept the same
and there cannot be any valid reason for his alleged refusal.
4. Therefore, I dispose of this writ petition directing
that if the petitioner produces Ext.P3 representation and
Exhibits P4 to P8 documents, the same will be accepted by
the 2nd respondent and considered at the time when he
passes orders in pursuance to Ext.P2 judgment.
Writ petition is disposed of as above.
Petitioner is directed to produce a copy of this
judgment before the 2nd respondent for compliance.
ANTONY DOMINIC, JUDGE.
Rp
WPC 27383/07
: 3 :