IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6608 of 2009(U)
1. K.P. PRADEEP KUMAR AGED 42 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA, REP. BY THE
... Respondent
2. THE DEPUTY DIRECTOR OF SURVEY AND
3. TAHSILDAR, KANAYANNUR TALUK, TALUK
For Petitioner :SRI. S.MURALI
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :02/03/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.6608 of 2009
---------------------------------
Dated, this the 2nd day of March, 2009
J U D G M E N T
The petitioner submits that though by Ext.P1 he purchased an
extent of 9.950 cents of land in Survey No.158/7 A2 of Mankunnam
Village, Kanayannur Taluk, in the resurvey that was held, due to a
mistake that was committed, there was reduction of 1 cent in the
total extent held by him. According to him, he came to know about
this only when mutation was sought and on realising the mistake,
he filed Exts.P3 & P5 before the 2nd respondent for correction.
Orders have not been passed on the applications and that led the
petitioner to file the writ petition.
2. Since the grievance of the petitioner is as above, it is
only appropriate that the 2nd respondent passes orders on the
applications made by the petitioner. Therefore, I direct the 2nd
respondent to consider and pass orders on Exts.P3 & P5
applications. This shall be done as expeditiously as possible, at any
rate, within eight weeks of production of a copy of this judgment.
The writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg