IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21918 of 2010(L)
1. MAYIL SWAMI, S/O.KARUPPU SWAMI,
... Petitioner
Vs
1. THE REVENUE DIVISIONAL OFFICER,
... Respondent
For Petitioner :SRI.K.R.VINOD
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :12/08/2010
O R D E R
S. SIRI JAGAN, J.
- - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No.21918 of 2010
- - - - - - - - - - - - - - - - - - - - - - -
Dated this the 12th day of August, 2010
J U D G M E N T
The petitioner purchased some properties from a
member of a Scheduled Tribe. In respect of the said
property, proceedings have been initiated under the Kerala
Restriction on Transfer by and Restoration of Lands to
Scheduled Tribes Act, 1999. Petitioner seeks expeditious
disposal of the proceedings.
I have heard the learned Government Pleader also. In
the facts and circumstances of the case, I dispose of this
writ petition with a direction to the respondent to complete
the proceedings initiated under the Act against the
petitioner’s property as expeditiously as possible, at any
rate within a period of three months from the date of
receipt of a copy of this judgment.
S. SIRI JAGAN
JUDGE
shg/