IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21384 of 2010(W)
1. SAMUEL,S/O.UMMEN, KANDAMATH VEEDU,
... Petitioner
Vs
1. THE VILLAGE OFFICER,PUNALUR VILLAGE,
... Respondent
2. THE TAHSILDAR,PATHANAPURAM TALUK,
For Petitioner :SRI.G.BHAGAVAT SINGH
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :09/07/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
---------------------------------------
W.P.(C) No.21384 OF 2010
---------------------------------------
Dated this the 9th day of July, 2010.
J U D G M E N T
The petitioner is the owner of 13.55 acres of land in Punalur
village in survey No.417/1/1/4. The title deed has been
produced as Exhibit P1. It is pointed out that mutation has
already been effected and the petitioner has paid the tax upto
2007-2008.
2. The petitioner applied for grant of possession certificate
before the 1st respondent Village Officer for obtaining a loan from
the Canara Bank, Punalur for meeting his treatment expenses
and for conducting agricultural operations. According to the
petitioner, the Village Officer refused to give the certificate and
accordingly, the petitioner has moved the Tahsildar namely, the
2nd respondent herein by Exhibit P4 representation. Going by the
endorsement therein, the Tahsildar has called for a report from
the Village Officer.
There will be a direction to the 2nd respondent to take a
W.P.(C) No.21384/2010 2
decision on Exhibit P4 within a period of three weeks from the
date of receipt of a copy of this judgment. The petitioner will
produce a copy of this judgment along with a copy of the writ
petition for compliance.
This writ petition is disposed of as above.
T.R. RAMACHANDRAN NAIR
JUDGE
smp