High Court Kerala High Court

Sheela vs Tahsildar on 29 November, 2010

Kerala High Court
Sheela vs Tahsildar on 29 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6790 of 2010(W)


1. SHEELA, W/O.ANTONY FELIX,
                      ...  Petitioner
2. USHA, W/O.ALPHY JOSEPH,
3. SHEEBA RAYAN, W/O.DOMINIC RAYAN,

                        Vs



1. TAHSILDAR,
                       ...       Respondent

2. VILLAGE OFFICER,

                For Petitioner  :SRI.T.V.GEORGE

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :29/11/2010

 O R D E R
                      ANTONY DOMINIC, J.

            ```````````````````````````````````````````````````````
                 W.P.(C) No. 6790 of 2010 W
            ```````````````````````````````````````````````````````
         Dated this the 29th day of November, 2010

                           J U D G M E N T

Petitioners are sisters. According to them, the first

petitioner acquired 85 cents of land by sale deed No.5/1977 of

Sub Registry Office, Ernakulam and that the second petitioner

acquired 2 acres of land by sale deed No.4/1977 of SRO,

Ernakulam. Counsel for the petitioners submits that out of the

2 acres acquired by the second petitioner, 1 acre was sold to

the third petitioner by sale deed Nos.4201/96 and 4424/96 of

SRO, Ernakulam.

2. It is stated that, subsequently, they obtained

Exts.P2 to P4 purchase certificates in respect of the aforesaid

properties. Later, they made applications for mutation of the

properties. Their complaint in this writ petition is that orders

have not been passed by the respondents on the applications

made by them.

3. Reason stated by the first respondent in the

W.P.(C) No.6790/10
: 2 :

counter affidavit filed is that a portion of the property, in

respect of which application has been made, is the subject

matter of RFA.No.710/2009, which is stated to be pending

before this Court. However, learned counsel for the

petitioners reiterated before me that the subject matter of the

RFA is an adjacent property and that the aforesaid properties

are not involved in any litigation.

4. If as stated by the petitioners, there is no dispute

about the property, in respect of which applications have been

made, there is no reason why orders shall not be passed by

the respondents on the applications made by them under the

Transfer of Registry Rules.

5. Therefore, taking note of the submissions made by

the counsel for the petitioners as noticed above, this writ

petition will stand disposed of, directing the respondents to

pass orders on the applications made by the petitioners,

under the Transfer of Registry Rules, provided the lands

which are the subject matter of the applications are not

W.P.(C) No.6790/10
: 3 :

involved in the RFA noticed above.

Orders shall be passed, at any rate, within six weeks

from the date of production of a copy of this judgment.

Sd/-

(ANTONY DOMINIC, JUDGE)
aks

// True Copy //

P.A. To Judge