High Court Kerala High Court

M.Kannan vs The Village Officer on 11 March, 2008

Kerala High Court
M.Kannan vs The Village Officer on 11 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 8226 of 2008(D)



1. M.KANNAN
                      ...  Petitioner

                        Vs

1. THE VILLAGE OFFICER,VANDAZHI AND ORS
                       ...       Respondent

                For Petitioner  :SRI.T.SETHUMADHAVAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :11/03/2008

 O R D E R
                              ANTONY DOMINIC, J.


                ------------------------------------


                             W.P.(C) 8226 of  2008


               -------------------------------------


                            Dated: MARCH 11, 2008


                                    JUDGMENT

By submitting Exts.P3 and P5 applications, petitioner has

applied for sub division of the properties purchased as per Ext.P1

and those applications are pending before the 4th respondent.

2. If, as stated by the petitioner, Exts.P3 and P5 are pending

consideration of the 4th respondent, the 4th respondent shall

complete the process applied for. This shall be done as

expeditiously as possible, at any rate, within four weeks of

production of a copy of this judgment.

Petitioner shall produce a copy of this judgment before the 4th

respondent for compliance. Writ petition is disposed of as

above.

ANTONY DOMINIC, JUDGE

mt/-