High Court Kerala High Court

Mr.Anil Kumar Sharma vs State Of Kerala Rep.By Its … on 4 June, 2009

Kerala High Court
Mr.Anil Kumar Sharma vs State Of Kerala Rep.By Its … on 4 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15397 of 2009(T)


1. MR.ANIL KUMAR SHARMA,S/O.SHRI O.P.SHARMA
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REP.BY ITS SECRETARY,
                       ...       Respondent

2. THE TALUK OFFICER, TALUK OFFICE,

3. THE VILLAGE OFFICER, OLAVANNA,

                For Petitioner  :SRI.SAIBY JOSE KIDANGOOR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :04/06/2009

 O R D E R
                     V.GIRI, J.
            ---------------------------
              W.P.(C) No.15397 of 2009
            ---------------------------
          Dated this the 4th day of June, 2009

                     JUDGMENT

The petitioner is aggrieved by the delay in

mutation being effected under the Transfer of

Registry Rules. He purchased an extent of 296.410

cents of land from different parties in the year 2007

and moved Ext.P1 application before the Village Officer

for mutation under the Rules. Exts.P2 and P3 were

thereafter submitted before the 2nd respondent

pointing out the delay in effecting mutation. No action

has been taken on the application.

2. I heard learned counsel for the

petitioner and the learned Government Pleader.

3. The 2nd respondent Tahsildar shall look

into Ext.P2 after going through the documents of title

and if there is nothing that stands in the way of

effecting mutation, the same shall be done. If for any

reason the petitioner’s request for transfer of registry

cannot be made, then a reasoned order shall be

W.P.(C)No.15397 of 2009

:: 2 ::

passed and communicated to the petitioner within

three months from the date of receipt of a copy of

this judgment. The petitioner shall be heard, if any

adverse decision is proposed to be taken by the 2nd

respondent.

Writ petition is disposed of as above.

Sd/-

(V.GIRI)
Judge

sk/

//true copy//

P.S. to Judge