IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 4091 of 2008(K)
1. S. SASIKUMAR, AGED 60 YEARS,
... Petitioner
Vs
1. ASSISTANT DIRECTOR,
... Respondent
2. SURVEY ADALATH OFFICER/
3. HEAD SURVEYOR,
4. VILLAGE OFFICER,
For Petitioner :SRI.MOHAN JACOB GEORGE
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :13/02/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = =
W.P.(C) No. 4091 OF 2008 K
= = = = = = = = = = = = = = = =
Dated this the 13 th February, 2008
J U D G M E N T
Ext. P3 is an application made by the petitioner before the
Survey Adalath. The complaint of the petitioner is for completion
of re-survey proceedings as a result of which tax is not accepted
and receipt is also not issued. It is stated by the petitioner that
following the receipt of Ext. P3, Ext. P5 notice was issued and the
authorities have even visited the plot and measured the same.
However, final orders have not been passed on Ext. P3 and hence
this writ petition has been filed.
2. Taking into account the aforesaid submission made by
counsel for the petitioner, I feel, the writ petition itself can be
disposed of directing the 2nd respondent before whom Ext. P3 is
pending to pass final orders thereon as expeditiously as possible, at
any rate within 2 weeks of production of a copy of this judgment.
Writ petition is disposed of as above.
ANTONY DOMINIC
JUDGE
jan/-