IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36800 of 2009(T)
1. MARIAMMA LUKOSE, W/O.N.V.THOMAS,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, ERNAKULAM
... Respondent
2. THE SPECIAL TAHSILDAR (L.A.)
3. THE VILLAGE OFFICER, ERNAKULAM.
For Petitioner :SRI.K.JAJU BABU
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :06/01/2010
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------
W.P.(C) NO.36800 OF 2009 (T)
--------------------------------------------------
Dated this the 6thday of January, 2010
J U D G M E N T
Referring to Exts.P1 to P4, petitioner submits that she owns
3.34 ares of land in Sy. No.1066 of Ernakulam Village. According to
the petitioner, when the land acquisition proceedings were initiated,
the Land Acquisition Officer recorded the extent of land as 2.42
ares. Pointing out the above and seeking necessary rectification,
petitioner has approached the first respondent by filing Ext.P5.
Orders thereon have not been passed and therefore the writ petition
is filed.
2. If as a matter of fact, a mistake in the extent of land is
brought to the notice of the District Collector, the same should be
considered expeditiously.
3. Having regard to the pendency of Ext.P5 before the first
respondent, the writ petition is disposed of directing the first
respondent to consider and pass orders on Ext.P5, as expeditiously
as possible and at any rate within 6 weeks from the date of
production of a copy of the judgment along with a copy of this writ
WPC.No. 36800/09
:2 :
petition. It is directed that final orders shall be passed with
opportunity to the petitioner to produce necessary documents in
support of her claim.
(ANTONY DOMINIC)
JUDGE
vi/