High Court Kerala High Court

K.Venugopal vs State Of Kerala Represented By on 11 March, 2008

Kerala High Court
K.Venugopal vs State Of Kerala Represented By on 11 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 8114 of 2008(N)


1. K.VENUGOPAL, THONNIPLAVILLA VEEDU,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

3. THE SUPERINTENDENT OF SURVEY,

4. THE TALUK SURVEYOR, NEYYATTINKARA.

                For Petitioner  :SRI.S.M.PREM

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :11/03/2008

 O R D E R
                              ANTONY DOMINIC, J.


                ------------------------------------


                             W.P.(C) 8114 of  2008


               -------------------------------------


                            Dated: MARCH 11, 2008


                                    JUDGMENT

In this writ petition all that the petitioner seeks is to direct the

respondents to pass orders on Ext.P1 whereby the petitioner has

requested for measurement and demarcation of his property.

2. If, as stated by the petitioner, Ext.P1 is pending

consideration of the 4th respondent, necessary orders shall be

passed on Ext.P1 as expeditiously as possible, at any rate, within

four weeks of production of a copy of this judgment.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE

mt/-