IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1776 of 2009(J)
1. KATHREENA CLEETUS , AGED 52 YEARS
... Petitioner
Vs
1. ADDITIONAL TAHSILDAR, TALUK OFFICE,
... Respondent
2. VILLAGE OFFICER,
For Petitioner :SRI.A.X.VARGHESE
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :16/01/2009
O R D E R
ANTONY DOMINIC, J.
==============
W.P.(C) NO. 1776 OF 2009 (J)
====================
Dated this the 16th day of January, 2009
J U D G M E N T
The mutation sought for by the petitioner has been rejected by
Ext.P4. It is this order which is under challenge.
2. According to the petitioner, she purchased 7.5 cents of land in
Sy.No. 343/9A of Varapuzha Village. However, in Ext.P4, on the basis of
the report of the Village Officer, and on inspection, the 1st respondent has
found that the property of which mutation is sought for by the petitioner,
is part of 41 cents of land in Sy.No.343/9, which is the subject matter of
AS 220/03 now pending before this Court. It was in view of this that
mutation has been declined.
3. In view of the above factual finding in Ext.P4, this Court will
not be justified in directing that mutation be effected.
Writ petition fails and is dismissed without prejudice to the remedies
that are available to the petitioner.
ANTONY DOMINIC, JUDGE
Rp