High Court Kerala High Court

Magic Brothers Tourism Private … vs The District Collector on 4 March, 2009

Kerala High Court
Magic Brothers Tourism Private … vs The District Collector on 4 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29709 of 2008(J)


1. MAGIC BROTHERS TOURISM PRIVATE LIMITED,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE TAHSILDAR, CHIRAYINKEEZHU.

3. THE VILLAGE OFFICER, EDAVA.

                For Petitioner  :SRI.PHILIP T.VARGHESE

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :04/03/2009

 O R D E R
                     ANTONY DOMINIC,J.
                -----------------------
                 W.P.(C).No.29709 OF 2008
              ------------------------
            Dated this the 4th day of March, 2009.

                           JUDGMENT

Petitioner, a company incorporated under the

provisions of the Indian Companies Act acquired certain

immovable properties as per Exts.P2 and P3. It is stated

that there upon, they sought mutation of the property in

their favour by filing Ext.P7 application before the 2nd

respondent. Orders have not been passed and thereupon

this writ petition is filed.

2. Learned Government Pleader on instruction

confirms the pendency of Ext.P7 application and according

to him Ext.P7 has been forwarded by the 2nd respondent to

the first respondent and that the matter is pending before

the Ist respondent.

Accordingly, the writ petition is disposed of directing

the first respondent to consider Ext.P7 and pass orders

WP(c).No.29709/08 /2/

thereon as expeditiously as possible and at any rate within 6

weeks from the date of production of a copy of the judgment.





                                     (ANTONY DOMINIC)
                                         JUDGE
vi/

WP(c).No.29709/08    /2/