High Court Kerala High Court

P. Thankamma vs Mohana Das on 25 September, 2007

Kerala High Court
P. Thankamma vs Mohana Das on 25 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 28265 of 2007(M)


1. P. THANKAMMA, W/O. DAMODARAN NAIR,
                      ...  Petitioner

                        Vs



1. MOHANA DAS, S/O. RAJAPPA KURUP,
                       ...       Respondent

2. VILLAGE OFFICER,

3. TAHSILDAR, CHANGANACHERRY.

4. REVENUE DIVISIONAL OFFICER, KOTTAYAM.

                For Petitioner  :SRI.M.P.MADHAVANKUTTY

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :25/09/2007

 O R D E R
                      ANTONY DOMINIC, J.
                     ===============
                 W.P.(C) NO. 28265 OF 2007
                ====================

         Dated this the 25th day of September, 2007

                         J U D G M E N T

The petitioner, who has obtained a plot of land by virtue of

a gift deed, has applied by Ext.P7, for effecting mutation with

regard to the 3.75 ares in Survey No.148/15 of Karukachal

Village. It is complained that no action is taken on Ext.P7. If

Ext.P7 has been received and is pending with the 2nd respondent,

I see no reason to justify the delay.

2. Accordingly, this writ petition is disposed of directing

the 2nd respondent that Ext.P7 shall be dealt with and orders

passed thereon, as expeditiously as possible, at any rate, within a

period of 3 weeks of receipt of a copy of this judgment.

Petitioner shall produce a copy of this judgment before the

2nd respondent for compliance.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE.

Rp