IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4536 of 2009(M)
1. SARVOTHADI LAKSHMI, W/O. LATE
... Petitioner
Vs
1. THE LAND TRIBUNAL,PAYYANNUR
... Respondent
2. MADHU C.V, S/O.LATE CHERIYA VEETTIL
For Petitioner :SRI.GEORGE MECHERIL
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :11/02/2009
O R D E R
ANTONY DOMINIC,J.
-----------------------
W.P.(C).No.4536 OF 2009
------------------------
Dated this the 11th day of February, 2009.
JUDGMENT
Petitioner submits that he was ordered to be granted
purchase certificate by the first respondent Land Tribunal in
its order dated 2.4.1976, in O.A.No.12124/1975. It is
stated that against the said order, the father of the 2nd
respondent land lord filed an appeal before the appellate
authority as A.A.No.60/1994. It is stated that the appellate
authority by Ext.P1 order set aside the order dated
2.4.1976 and remitted the matter back to the first
respondent for reconsideration and that the matter is still
pending without final orders. Complaint of the petitioner is
regarding the inordinate delay in finalizing the proceedings
in O.A. No.12124/75 pending before the first respondent.
Evidently, the proceeding is a long pending one and
the matter needs to be expeditiously finalized. In view of
WP(c).No.4536/09 /2/
this, I direct the first respondent to finalize the proceedings in
O.A.No.12124/75 with notice to the parties as expeditiously
as possible and at any rate within 6 months from the date of
production of a copy of the judgment.
Writ Petition is disposed of as above.
(ANTONY DOMINIC)
JUDGE
vi/