IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20499 of 2005(M)
1. MADHAVAN NADAR, S/O,UMMINI NADAR,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE TAHSILDAR, NEYYATTINKARA TALUK,
3. THE VILLAGE OFFICER,
For Petitioner :SRI.G.P.SHINOD
For Respondent :SRI.SAJU.S.A
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :04/07/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No. 20499 OF 2005
---------------------------------------
Dated this the 4th day of July, 2008.
J U D G M E N T
This writ petition is filed with the following prayer:
i) Issue a writ of mandamus or any other appropriate writ
or order or direction commanding the respondents 2 and
3 to initiate all further necessary actions in pursuance of
Exhibit P2 application and P4 reminder, to point out the
boundaries of the petitioner’s demarcated property
comprised in Re-survey No.72/17 of Malayinkeezhu
Village and to renew the survey marks therein.
There will be a direction to the second respondent to take
appropriate action on Exhibits P2, P3 and P4 with notice to the
petitioner and additional fourth respondent, if not already taken,
within a period of three months from the date of production of a
copy of this judgment.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No. 20499 OF 2005
J U D G M E N T
04.07.2008