High Court Kerala High Court

K.Prakash vs State Of Kerala To Be Represented … on 17 August, 2009

Kerala High Court
K.Prakash vs State Of Kerala To Be Represented … on 17 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14046 of 2009(A)


1. K.PRAKASH, S/O.LATE V.M.KOSHY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA TO BE REPRESENTED BY
                       ...       Respondent

2. THE DISTRICT COLLECTOR, IDUKKI,

3. TAHSILDAR, DEVIKULAM.

4. THE SUB REGISTRAR, DEVIKULAM,

                For Petitioner  :SRI.N.M.VARGHESE

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :17/08/2009

 O R D E R
                            V.GIRI, J.
        = = = = = = = = = = = = = = == = = = = = =
                  W.P.(C). No. 14046 OF 2009
        = = = = = = = = = = = = = == = = = = = = =
             Dated this the 17th day of August 2009.

                          JUDGMENT

Petitioner have approached this Court seeking a direction

to the second respondent to issue a ‘Non Objection Certificate’

as requested in Ext.P10, permitting the petitioner to execute the

sale deed pursuant to Ext.P6 and to present it for registration.

According to the petitioner, he is an owner in possession of

11.250 cents of land comprised in Survey No.20/1 of the

Kannan Devan Hill Village. The property belongs to his

family. He has entered into an agreement for sale of the

property in favour of one Sri. T.M.Kuriakose. He requires the

money for the treatment of his son.

2. I heard the learned Government Pleader also.

3. The District Collector, the second respondent shall look

into Ext.P10 and take a decision within 4 weeks from the date of

receipt of a copy of this judgment. Unless there are any other

inhibiting factors, a ‘Non Objection Certificate’ shall be issued

within the said time.

Writ petition is disposed of as above.

(V.GIRI)
JUDGE
kkms/