IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19717 of 2005(V)
1. REMADEVI, W/O.P.GOPINATHAN NAIR,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY SECRETARY,
... Respondent
2. THE TAHSILDAR, TALUK OFFICE, KOLLAM.
3. DISTRICT SERVEY SUPERINTENDENT,
For Petitioner :SRI.ALEX N.MATHEW (KOLLAM)
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :18/07/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No. 19717 OF 2005
---------------------------------------
Dated this the 18th day of July, 2008.
J U D G M E N T
This writ petition is filed with the following prayers:
i) To issue a writ of mandamus directing the
2nd respondent to implement the directions made by the
3rd respondent as stated in Ext.P3 to strike off the
changes effected in the village records and bring it back
to its original state.
ii) To direct the 2nd respondent to inform the petitioner
regarding the action taken in accordance with the
directions of the 3rd respondent.
There will be a direction to the third respondent to take
appropriate action in accordance with law on Exhibit P5 with
notice to the petitioner and affected party if any, if not already
taken, within a period of three months from the date of
production of a copy of this judgment along with copy of the writ
petition.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No. 19717 OF 2005
J U D G M E N T
18.07.2008