High Court Kerala High Court

Shiny Sulthana vs The Joint Director on 24 February, 2009

Kerala High Court
Shiny Sulthana vs The Joint Director on 24 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5836 of 2009(Y)


1. SHINY SULTHANA
                      ...  Petitioner

                        Vs



1. THE JOINT DIRECTOR
                       ...       Respondent

2. SUPERINTENDENT OF SURVEY

                For Petitioner  :SRI.M.R.ANANDAKUTTAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :24/02/2009

 O R D E R
                           ANTONY DOMINIC, J.
                          ==============
                      W.P.(C) NO. 5836 OF 2009 (Y)
                    ====================

                Dated this the 24th day of February, 2009

                              J U D G M E N T

Petitioner submits that in respect of her properties, she has made 35

applications for resurvey and also for assigning survey sub division. It is

stated that Ext.P1 list shows the details of the applications and the date on

which these applications were made. In this writ petition, what the

petitioner complains of is that despite several reminders, survey as sought

for has not been done or sub division has not been assigned. It is with

that complaint, the writ petition is filed.

2. Taking into account the above, I direct the 2nd respondent to

consider the applications said to have been made by the petitioner and

pass orders thereon. This shall be done, as expeditiously as possible.

Petitioner may produce a copy of this judgment before the 2nd respondent

along with a copy of this writ petition for compliance.

Petitioner shall produce a copy of this judgment along with a copy of

this writ petition before the 2nd respondent for compliance.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp