High Court Kerala High Court

P.Venugopalan Nair vs Tahsildar on 1 September, 2008

Kerala High Court
P.Venugopalan Nair vs Tahsildar on 1 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26259 of 2008(A)



1. P.VENUGOPALAN NAIR
                      ...  Petitioner

                        Vs

1. TAHSILDAR, HOSDURG AND ANOTHER
                       ...       Respondent

                For Petitioner  :SRI.SURESH KUMAR KODOTH

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :01/09/2008

 O R D E R
                       S.SIRI JAGAN, J
                 ==================
                  W.P(C)No.26259 of 2008
                 ==================
        Dated this the 1st day of September, 2008.

                       J U D G M E N T

The petitioner’s grievance in this writ petition is that

although the proceedings for assignment of certain land in

favour of the petitioner is complete, Patta is not being issued

to the petitioner. Seeking relief in that regard, the petitioner

has filed Ext.P10 representation before the 1st respondent. The

petitioner seeks a direction to the 1st respondent to consider

and pass orders on Ext.P10.

2. I have heard the learned Government Pleader also.

3. In the facts and circumstances of the case, I dispose of

this writ petition with a direction to the 1st respondent to

consider and pass orders on Ext.P10, as expeditiously as

possible, at any rate, within one month from the date of receipt

of a copy of this judgment, after affording an opportunity of

being heard to the petitioner.

The petitioner shall forward a copy of the writ petition

along with a certified copy of this judgment to the 1st

respondent for compliance.

S.SIRI JAGAN, JUDGE

rhs