IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1421 of 2009(T)
1. PRAMEELA, D/O. LATE GOVINDA PODUVAL,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED
... Respondent
2. THE DISTRICT COLLECTOR, KANNUR.
3. THE SPECIAL TAHSILDAR (L.R),
4. THE SPECIAL TAHSILDAR (LR),
5. NARAYANA PODUVAL, KODAMBOTH
For Petitioner :SRI.A.KRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :14/01/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.1421 of 2009
---------------------------------
Dated, this the 14th day of January, 2009
J U D G M E N T
The petitioner states that she is an applicant in
O.A.No.17272/76 now pending before the 3rd respondent.
Although, initially the application was dismissed, finally following
the order passed by this Court in CRP No.2579/81, orders of the
Land Tribunal and the Appellate Authority were set aside and the
matter was remitted to the 3rd respondent for reconsideration. It is
in that manner that the case is still pending.
2. In this writ petition what the petitioner complains is
regarding the delay in the disposal of the O.A. Taking into account
the fact that the O.A. was filed in the year 1976 and the matter is
still pending consideration of the Tribunal, it is directed that the 3rd
respondent shall expedite the disposal of the O.A. as expeditiously
as possible, at any rate, within six months of production of a copy
of this judgment.
3. The petitioner shall produce a copy of this judgment
before the 3rd respondent for compliance.
(ANTONY DOMINIC, JUDGE)
jg