IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26501 of 2010(K)
1. M.RADHA PADMINI,
... Petitioner
Vs
1. STATE OF KERALA REP. BY SECRETARY,
... Respondent
2. THE TALUK LAND BOARD,
3. THE DISTRICT COLLECTOR,
4. BABY @ JAYALAKSHMI, D/O.LATE
5. VENUGOPALAN, RESIDING DO.
6. GEETHA, D/O.SEETHALAKSHMI,
7. GIRISH, S/O.SEETHALAKSHMI,
8. ANITHA, D/O.SEETHALAKSHMI,
9. SUJATHA, D/O.LEELA, RESIDING DO.
10. SANGEETHA, D/O.LEELA, RESIDING DO.
11. CHANDRIKA, W/O.SANTHAKUMARAN,
12. BINDU, D/O.SANTHAKUMARAN, RESIDING DO.
For Petitioner :SRI.T.G.RAJENDRAN
For Respondent :SRI.CIBI THOMAS
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :06/10/2010
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.26501 of 2010 (K)
---------------------------------
Dated, this the 6th day of October, 2010
J U D G M E N T
Prayer sought in the writ petition is for a direction for an
expeditious disposal of Ext.P4, an application stated to have been
made by the petitioner claiming the benefit of Section 7E of the
Kerala Land Reforms Act, as amended in 2005.
Having regard to the case of the petitioner that Ext.P4
application is pending before the 2nd respondent, it is directed that
the 2nd respondent shall consider Ext.P4 with notice to the parties
concerned as expeditiously as possible, at any rate, within three
months of production of a copy of this judgment.
This writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg