High Court Kerala High Court

Saly Sunny vs Tahsildar on 1 October, 2010

Kerala High Court
Saly Sunny vs Tahsildar on 1 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28932 of 2010(N)


1. SALY SUNNY,AGED 42 YEARS,
                      ...  Petitioner

                        Vs



1. TAHSILDAR, TALUK OFFICE,THODUPUZHA.
                       ...       Respondent

2. VILLAGE OFFICER, THODUPUZHA.

                For Petitioner  :SRI.N.K.MOHANLAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :01/10/2010

 O R D E R
                       ANTONY DOMINIC, J.
                     ================
                 W.P.(C) NO. 28932 OF 2010 (N)
                 =====================

            Dated this the 1st day of October, 2010

                          J U D G M E N T

Petitioner’s grievance is that orders on Ext.P3 application

made by the petitioner seeking mutation of the property covered

by Ext.P1 are not passed.

2. If as stated, Ext.P3 has been submitted, it is directed

that the 1st respondent shall consider the application and pass

appropriate orders thereon in accordance with law. This the 1st

respondent shall do, within four weeks of production of a copy of

this judgment along with a copy of this writ petition.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp