IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10519 of 2009(H)
1. SAVITHRI,
... Petitioner
Vs
1. THE VILLAGE OFFICER,
... Respondent
2. THE TAHSILDAR,
3. THE REVENUE DIVISIONAL OFFICER,
For Petitioner :SRI.ANIL THOMAS (MELEMALAYIL)
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :01/04/2009
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 10519 OF 2009 (H)
=====================
Dated this the 1st day of April, 2009
J U D G M E N T
Petitioner’s grievance is that she and her husband had made
applications for assignment of land and that those applications
were directed to be considered in Ext.P1 judgment rendered by
this Court in WP(C) No.25130/2006. It is stated that in pursuance
to the judgment, orders have been passed on the application
made by her husband alone and that her application has not been
considered. It is with this grievance the writ petition has been
filed praying that the application made by her should be ordered
to be considered by the 2nd respondent.
2. Petitioner has not produced a copy of the application
stated to have been made and even Exts.P2 and P3 do not make
reference to such an application. However, counsel for the
petitioner asserts that there was such an application, and if that
be so, it will be open to the petitioner to approach the 2nd
respondent, who shall verify the matter, and if application made
by her is pending, necessarily, the same shall be dealt with in
accordance with the rules. It is also directed that in case if no
WPC 10519/09
:2 :
such application is received or is traceable, it will be open to the
petitioner to make a fresh application, in which event, that will
also be dealt with in accordance with law.
3. The needful shall be done, as expeditiously as possible.
Petitioner shall produce a copy of this judgment before the 2nd
respondent for compliance.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp