IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 38101 of 2010(K)
1. LAILA JAMAL, ZAM MANZIL, CHITTETHUKARA
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DISTRICT COLLECTOR,ERNAKULAM.
For Petitioner :SRI.S.M.PREM
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :22/12/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 38101 OF 2010
=====================
Dated this the 22nd day of December, 2010
J U D G M E N T
Ext.P2 is an application stated to have been made by the
petitioner seeking assignment of land mentioned in the
application. According to the petitioner, Ext.P2 has been made to
the 2nd respondent and orders have not been passed.
Taking note of the aforesaid case of the petitioner, the writ
petition is disposed of directing that if the 2nd respondent has
received Ext.P2 and if the said application is pending, orders
thereon shall be passed at any rate within 8 weeks of production
of a copy of this judgment along with a copy of this writ petition.
ANTONY DOMINIC, JUDGE
Rp