IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29403 of 2010(A)
1. PUSHPANJALI, D/O.AMMUKUTTY,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE REVENUE DIVISIONAL OFFICER,
3. THE TAHSILDAR, CHIRAYINKEEZHU TALUK,
4. THE VILLAGE OFFICER, OTTOOR VILLAGE,
5. CHANDRADATHAN, SENSI BHAVAN,
6. SANTHA, W/O.CHANDRADATHAN, SENSI BHAVAN,
For Petitioner :SRI.VAKKOM N.VIJAYAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :24/09/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 29403 OF 2010 (A)
=====================
Dated this the 24th day of September, 2010
J U D G M E N T
The complaint of the petitioner is that though by Ext.P5, she
sought confirmation of Ext.P4 provisional order, the 3rd
respondent has not taken any action on the said request. It is
with this grievance and seeking direction of reconsideration of
Ext.P5, the writ petition is filed.
2. If as stated by the petitioner, such an application has
been filed and the said application is pending, necessarily the 3rd
respondent has to take cognizance of the application and pass
orders.
3. Having regard to the complaint of the petitioner about
the inaction on Ext.P5, I direct the 3rd respondent to consider and
pass orders on Ext.P5 with notice to respondents 5 and 6 and in
accordance with law. It is made clear that this Court has not
expressed anything on the merits and the decision shall be taken
at any rate within 4 weeks.
4. Petitioner shall produce a copy of this judgment along
WPC No. 29403/10
:2 :
with a copy of the writ petition before the 3rd respondent for
compliance.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp