IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24362 of 2009(M)
1. SALIM KHAN, S/O.LATE NOORKHAN,
... Petitioner
Vs
1. TAHSILDAR, TALUK OFFICE, KOCHI.
... Respondent
2. VILLAGE OFFICER, PUTHUVYPU VILLAGE,
3. DISTRICT COLLECTOR, ERNAKULAM.
For Petitioner :SRI.DENIZEN KOMATH
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :25/08/2009
O R D E R
V.GIRI, J.
---------------------------------------------
W.P.(C).No.24362 of 2009
---------------------------------------------
Dated this the 25th day of August, 2009
JUDGMENT
The petitioner has applied for assignment of 3 cents of land
in survey No.158/4 of Puthuvypu Village in the prescribed
format. The petitioner is aggrieved by the gross delay in steps
being taken on the application preferred by the petitioner, copy
of which has been produced as Ext.P3. Hence, the writ petition.
2. I have heard the learned Government Pleader also.
3. The first respondent shall, within one month from the
date of production of a copy of the judgment, forward a report on
the petitioner’s application to the third respondent District
Collector and the third respondent shall see that a decision is
taken on the petitioner’s application under the Land Assignment
Rules within two months thereafter. Copy of the Writ Petition
shall be produced by the petitioner along with a copy of the
judgment.
The writ petition is disposed of as above.
V.GIRI, JUDGE
csl