IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17853 of 2008(A)
1. RAJAN,S/O KURUMBAN, AGED 45 YEARS,
... Petitioner
2. JANANRDHANAN, S/O KURUMBAN
3. MADHU, S/O KURUMBAN AGED 42 YEARS,
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DISTRICT COLLECTOR, ERNAKULAM DIST.
3. THE TAHASILDAR, MUVATTUPUZHA.
4. THE VILLAGE OFFICER, VALAKAM VILLAGE,
For Petitioner :SRI.ALEXANDER JOSEPH
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :24/03/2009
O R D E R
ANTONY DOMINIC, J.
---------------------------
W.P.(C) No. 17853 of 2008
------------------------------------
Dated this the 24th day of March, 2009
JUDGMENT
Petitioners claim that there are in possession of 34 cents of
Purambokku land in Survey No.273/13 of Valakom Village for the
last 60 years. According to them, they sought assignment of the
land by Exhibits P3,P4 and P5 which are pending before the 3rd
respondent. Orders have not been passed on those applications
and therefore, this writ petition has been filed.
Taking into account above grievance of the writ petitioners,
this writ petition is disposed of directing the 3rd respondent to
consider and pass orders on Exhibits P3 to P5 with notice to the
petitioners. This shall be done as expeditiously as possible and at
any rate within eight weeks of production of copy of this judgment.
It is also directed that in the meanwhile, Status quo
ordered by this Court on 21/07/2008 and extended thereafter will
be in force for two months. Petitioner may produce a copy of this
judgment before the 3rd respondent for compliance.
ANTONY DOMINIC, JUDGE
scm