IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12613 of 2008(B)
1. KUNJAMMA.K., NELLIKKUNNUMMEL HOUSE,
... Petitioner
2. VASANTHA.N., MANACKAL HOUSE,
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE TAHSILDAR, TALUK OFFICE,
3. THE VILLAGE OFFICER,
For Petitioner :SRI.P.C.SASIDHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :26/08/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = = =
= =W.P.(C) = = = = = = = = = = = =
No. 12613 OF 2008 B
= = =
Dated this the 26th day of August 2008
J U D G M E N T
Ext. P2 is an application made by the petitioners to the 3rd
respondent, requesting for the issue of a certificate indicating the
relationship of the petitioners with the deceased, whose death
certificate is Ext. P1. Petitioners submit that, although an
application was submitted as early as on 17.7.2004, there has not
been any progress in the matter, despite reminders that were filed.
2. In view of this, the writ petition is disposed of directing
that, on the production of a copy of the judgment along with a copy
of the writ petition, the 3rd respondent shall consider the application
made by the petitioners, at any rate within 4 weeks thereafter.
ANTONY DOMINIC
JUDGE
jan/-