High Court Kerala High Court

Shailaja vs State Of Kerala on 6 October, 2008

Kerala High Court
Shailaja vs State Of Kerala on 6 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28113 of 2008(V)


1. SHAILAJA, AGED 45, W/O.JAYAPRAKASH,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY ITS SECRETARY,
                       ...       Respondent

2. THE REVENUE DIVISIONAL OFFICER,

3. THE TAHSILDAR, KOZHENCHERRY TALUK,

                For Petitioner  :SRI.E.M.MURUGAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :06/10/2008

 O R D E R
                        V.GIRI, J
                      -------------------
                  W.P.(C).28113/2008
                     --------------------
       Dated this the 6th day of October, 2008

                      JUDGMENT

Petitioner’s mother acquired title and ownership

over one Acre 85 cents of property in Sy.No.425/10 A B

of Kulanada Village as per sale deed Nos.3178/69 and

984/58 of Sub Registry Office, Pandalam. The said

property was settled by the owner in favour of two

daughters including the petitioner. By Ext.P1

document, an extent of 93.5 cents, stated to be

comprised in the northern portion of the property, was

settled in favour of the petitioner. Thereafter,

mutation in relation to the said property was sought for

and according to the petitioner, respondents had

committed some mistake in noting the survey number

of the property allotted to the petitioner. She, not

knowing the mistake, remitted the basic tax also. It

was then realized that there is a mistake in noting the

survey number of the property owned by the

petitioner as per Ext.P1. Petitioner sought for a

correction of the same as per Ext.P4 application. But

W.P.(C).28113/2008
2

no orders have been passed thereon. Hence the writ

petition.

2. After having heard learned Government Pleader

also, writ petition is disposed of directing the second

respondent to look into Ext.P4 and take appropriate

decision thereon and if the claim of the petitioner is

found to be correct, needful shall be done correcting the

survey number of the property that stands in the name

of the petitioner in the B.T.Register, within a period of

three months from the date of receipt of a copy of this

judgment.

V.GIRI,
Judge

mrcs