High Court Kerala High Court

Poulose vs Superintendent Of Survey & Land … on 17 November, 2009

Kerala High Court
Poulose vs Superintendent Of Survey & Land … on 17 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28269 of 2009(C)


1. POULOSE, S/O. VARKEY,
                      ...  Petitioner

                        Vs



1. SUPERINTENDENT OF SURVEY & LAND RECORDS,
                       ...       Respondent

                For Petitioner  :SRI.G.HARIHARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :17/11/2009

 O R D E R
                          P.N.RAVINDRAN, J.
                          ---------------------------
                      W.P.(C) No. 28269 OF 2009
                           --------------------------
             Dated this the 17th day of November, 2009

                            J U D G M E N T

This writ petition is filed aggrieved by the alleged failure of the

respondent to consider Ext.P4 application filed by the petitioner

before the Survey Adalat. The learned Government Pleader

appearing for the respondents on instructions submits that though

after Ext.P4 application was received, a notice dated 17.10.2009

was issued to petitioner calling upon the petitioner to appear before

the respondent, he did not appear and that was the reason why

orders have not passed on Ext.P4. He submits that if the petitioner

appears before the respondent and produces all the relevant

documents he will place Ext.P4 before the Survey Adalat at the

earliest.

In the light of the said submission, I dispose of this writ petition

with a direction that in the event of the petitioner appearing before

the respondent with all the relevant documents, the respondent shall

consider Ext.P4 and take a decision thereon in accordance with law

expeditiously and in any event within two months from such date.

P.N.RAVINDRAN, JUDGE

vps

2