IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25707 of 2010(K)
1. SAJEEV MATHEW JOSEPH, S/O.K.M.JOSEPH,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE TALUK SURVEYOR,
3. THE VILLAGE OFFICER,
For Petitioner :SRI.K.R.SUNIL
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :31/08/2010
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.25707 of 2010 (K)
---------------------------------
Dated, this the 31st day of August, 2010
J U D G M E N T
In this writ petition what is sought for by the petitioner is a
direction to the 2nd respondent to take appropriate action on Ext.P5,
an application stated to have been made by the petitioner under the
Survey and Boundaries Act.
2. If as stated by the petitioner, such an application has
been made, it is necessary that the Officer concerned shall take
action as warranted in law.
Therefore, I direct the 2nd respondent to take appropriate
action on Ext.P5 as expeditiously as possible, at any rate, within six
weeks of production of a copy of this judgment, along with a copy
of this writ petition.
This writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg