High Court Kerala High Court

Meenakshiamma vs State Of Kerala on 11 July, 2008

Kerala High Court
Meenakshiamma vs State Of Kerala on 11 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31961 of 2005(E)


1. MEENAKSHIAMMA, MEDATHILAZHIKATH VEEDU,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. TAHSILDAR,

3. THE SECRETARY,

                For Petitioner  :SRI.SUBHASH CYRIAC

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :11/07/2008

 O R D E R
                      KURIAN JOSEPH, J.
             -----------------------------------------
                 W.P(C) No. 31961 of 2005
             -----------------------------------------
            Dated this the 11th day of July, 2008

                            JUDGMENT

In the matter of assignment of land to the petitioner Ext.P5

is pending before the 3rd respondent. There will be a direction to

the 3rd respondent to take appropriate action on Ext.P5, if not

already taken, within a period of three months from the date of

production of a copy of this judgment by the petitioner.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

———————————–
W.P(C).No.31961 of 2005

———————————–

JUDGMENT

11th July, 2008