High Court Kerala High Court

Prasanna Kumari vs District Collector on 13 March, 2008

Kerala High Court
Prasanna Kumari vs District Collector on 13 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 8534 of 2008(N)


1. PRASANNA KUMARI, W/O VIJAYAN,
                      ...  Petitioner

                        Vs



1. DISTRICT COLLECTOR,
                       ...       Respondent

2. REVENUE DIVISIONAL OFFICER,

3. TAHASILDAR, DEVIKULAM,

4. VILLAGE OFFICER,

5. MADHAVAN, MAMTHOPPILL HOUSE,

                For Petitioner  :SRI.T.I.ABDUL SALAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :13/03/2008

 O R D E R
                          ANTONY DOMINIC, J.
             ------------------------------------
                         W.P.(C) 8534 of 2008
             -------------------------------------
                        Dated: MARCH 13, 2008

                              JUDGMENT

Petitioner complains of inaction on Exts.P3 and P4. According

to him, a portion of the property covered by Ext.P1 has been

subsequently assigned to the 5th respondent without notice or other

intimation to the petitioner. It is complaining of this that the

aforesaid representations have been made.

2. If, as stated by the petitioner, Exts.P3 and P4

representations have been received by the 2nd respondent, the 2nd

respondent shall take note of the complaints made by the

petitioner and hold an enquiry into the allegations with notice to the

5th respondent. It is directed that action on Exts.P3 and P4 shall be

expedited and completed as expeditiously as possible, at any rate,

within eight weeks of production of a copy of this judgment.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
mt/-