High Court Kerala High Court

Martin.E vs The State Of Kerala Represented By … on 27 August, 2009

Kerala High Court
Martin.E vs The State Of Kerala Represented By … on 27 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24900 of 2009(F)


1. MARTIN.E,AGED 46 YEARS,S/O.IGNATIOUS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. THE VADDY CO-OPERATIVE SOCIETY NO.1532,

3. THE JOINT REGISTRAR OF CO-OPERATIVE

4. THE DISTRICT COLLECTOR,COLLECTORATE,

5. THE TAHSILDAR,TALUK OFFICE, KOLLAM.

                For Petitioner  :SRI.JOHNSON GOMEZ

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :27/08/2009

 O R D E R
                            V.GIRI, J.
        = = = = = = = = = = = = = = == = = = = = =
                   W.P.(C). No. 24900 OF 2009
        = = = = = = = = = = = = = == = = = = = = =
             Dated this the 27th day of August 2009.


                           JUDGMENT

Petitioner is aggrieved by the delay in the consideration of

his application for mutation under the Transfer of Registry Rules.

Petitioner claims title to the property on the strength of Ext.P9

sale deed No.1534/2009. Copy of the sale deed was produced

before the competent to effect the transfer of registry.

Petitioner claims that the application is pending before the 5th

respondent.

2. Petitioner has also moved the District Collector vide

Ext.P12 alleging delay in the consideration of ExtP5.

3. In the facts and circumstances of the case, the writ

petition is disposed of directing the District Collector to take

note of Ext.P2 and see that the 5th respondent Tahasildar takes

appropriate action on the petitioner’s application for transfer of

registry on the strength of Ext.P9 sale deed, within 2 months

from the date of receipt of a copy of this judgment.

(V.GIRI)
JUDGE
kkms/