IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13767 of 2010(U)
1. KUCKU VARGHESE, D/O LATE P.P.VARGHESE,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE TAHSILDAR,
4. THE TAHSILDAR,
For Petitioner :SRI.K.I.ABDUL RASHEED
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :04/05/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 13767 OF 2010 (U)
=====================
Dated this the 4th day of May, 2010
J U D G M E N T
The main grievance is regarding the delay on the part of
respondents 3 and 4 to effect mutation in respect of the properties
mentioned in Exts.P7 and P8 applications.
2. If as stated by the petitioners, these applications have
been received and are pending, it is directed that respondents 3 and 4
shall consider and pass orders on Exts.P7 and P8 respectively. This
shall be done as expeditiously as possible, at any rate within 4 weeks
of production of a copy of this judgment, along with a copy of this writ
petition.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp