IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37254 of 2010(F)
1. KANA KIZHAKKE VEETTIL JANAKI AMMA,
... Petitioner
Vs
1. THE SPECIAL TANSILDAR(LAND REFORMS),
... Respondent
For Petitioner :SRI.M.V.AMARESAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :19/01/2011
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P (C) No.37254 of 2010
--------------------------
Dated this the 19th January, 2011
J U D G M E N T
Petitioner submits that by Ext.P1 order, jenm right in
respect of the property mentioned therein was assigned in
her favour. Thereafter she made Ext.P2 application for
issuance of patta. To that application, respondent has
issued Ext.P3 communication stating that since the file
concerning S.M.P. No1646/78 are misplaced, they are not
in a position to proceed with Ext.P2. It is complaining of
the above, the writ petition is filed.
2. If as stated in Ext.P3, the files are misplaced,
necessarily files have to be reconstructed. For the reason
that files are misplaced respondent cannot deny purchase
certificate to the petitioner for ever. It is for the
respondent to find out the ways and means to solve the
issue.
Therefore, I dispose of this writ petition directing that
on production of a copy of this judgment along with a copy
W.P (C) No. 37254 of 2010
2
of the writ petition, respondent will reconstruct the file,
consider Ext.P2 application and pass orders thereon. This
shall be done within six months of production of a copy of
this judgment along with a copy of the writ petition.
Sd/-
ANTONY DOMINIC
JUDGE
ma
/True copy/
P.A to Judge
W.P (C) No. 37254 of 2010
3