IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21632 of 2010(D)
1. MATHEW, S/O. CHACKO,
... Petitioner
2. LISSAMMA MATHEW, S/O. MATHEW,
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE REVENUE DIVISIONAL OFFICER,
3. THE TAHSILDAR,
4. THE SUB-REGISTRAR,
For Petitioner :SRI.S.ANANTHAKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :13/07/2010
O R D E R
S. SIRI JAGAN, J.
------------------------------
W.P.(C) No.21632 OF 2010
-------------------------------
Dated this the 13th day of July, 2010
J U D G M E N T
The petitioners are the owners of a property. The
petitioners want to sell the same. But the petitioners are
confronted with the difficulty that in the fair value register
prepared by the fourth respondent, this particular property is
shown as Government land. The fact that the same is a mistake
has already been certified by the Tahsildar by Ext.P4. But even
thereafter, no steps are being taken to correct the fair value
register, is the grievance of the petitioners in this writ petition.
2. I have heard the learned Government Pleader also.
The petitioners have already submitted Exts.P3 and P5 before the
second respondent. In the above circumstances, in view of
Ext.P4, the second respondent is bound to take appropriate steps
on Exts.P3 and P5.
Accordingly, this writ petition is disposed of with a direction
to the second respondent to consider and pass orders on Exts.P3
W.P.(c)No.21632/10 2
and P5 taking into account Ext.P4 also as expeditiously as
possible, at any rate, within a period of one month from the
date of receipt of a copy of this judgment, after affording an
opportunity of being heard to the petitioners.
S. SIRI JAGAN, JUDGE
acd
W.P.(c)No.21632/10 3