IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23626 of 2010(C)
1. RAJAN PILLAI, S/O.NARAYANA PILLAI,
... Petitioner
Vs
1. TAHSILDAR, KOTTARAKKARA, KOLLAM.
... Respondent
For Petitioner :SRI.K.S.MANU (PUNUKKONNOOR)
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :28/07/2010
O R D E R
S. SIRI JAGAN, J.
------------------------------
W.P.(C) No.23626 OF 2010
-------------------------------
Dated this the 28th day of July, 2010
J U D G M E N T
The petitioner claims to be in possession of certain land. In
respect of some extent of property, he has submitted Ext.P8
application for assignment. According to the petitioner, all
authorities have submitted reports in favour of the petitioner for
assignment. The petitioner’s grievance in this writ petition is that
despite the same, final orders on the application for assignment
are not being passed by the respondent. The petitioner seeks a
direction to the respondent to pass final orders on Ext.P8
application.
2. I have heard the learned Government Pleader also.
Having heard both sides, I dispose of this writ petition with
a direction to the respondent to pass final orders pursuant to
Ext.P8 application as expeditiously as possible, at any rate, within
a period of two months from the date of receipt of a copy of this
judgment.
S. SIRI JAGAN, JUDGE
acd