High Court Kerala High Court

K. Sadanandan vs The Taluk Survivor on 14 August, 2008

Kerala High Court
K. Sadanandan vs The Taluk Survivor on 14 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21758 of 2008(M)


1. K. SADANANDAN, AGED 82,
                      ...  Petitioner

                        Vs



1. THE TALUK SURVIVOR,
                       ...       Respondent

2. THE TAHSILDAR,

                For Petitioner  :SRI.V.VENUGOPALAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :14/08/2008

 O R D E R
                         S. SIRI JAGAN, J.
                ------------------------------------
                   W.P.(C)No.21758 OF 2008
              ----------------------------------------
               Dated this the 14th day of August, 2008

                            JUDGMENT

The petitioner has filed Ext.P2 application before the Taluk

Surveyor, Kollam Taluk seeking survey and demarcation of

boundaries of the petitioner’s property. The petitioner seeks

expeditious disposal of Ext.P2.

2. The learned Government Pleader points out that as is

evident from Ext.P2 itself there are boundary disputes between

the petitioner and his neighbours, which disputes may not be

within the jurisdiction of the 1st respondent to resolve. Whatever

that be, now that the petitioner has filed Ext.P2, the 1st

respondent may consider and pass appropriate orders on the

same, after affording an opportunity of being heard to the

petitioner as well as others, who are likely to be affected by any

orders that may be passed on Ext.P2. This the 1st respondent

shall do as expeditiously as possible, at any rate, within a period

of two months from the date of receipt of a copy of this

judgment.

The writ petition is disposed of as above.

S. SIRI JAGAN, JUDGE
Acd