High Court Kerala High Court

Smt.Manorama T.V. vs State Of Kerala To Be Represented … on 23 March, 2009

Kerala High Court
Smt.Manorama T.V. vs State Of Kerala To Be Represented … on 23 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6702 of 2009(G)


1. SMT.MANORAMA T.V., W/O.U.PARAMASIVAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA TO BE REPRESENTED BY
                       ...       Respondent

2. THE DISTRICT COLLECTOR, IDUKKI DISTRICT,

3. TAHSILDAR, DEVIKULAM TALUK,

                For Petitioner  :SRI.N.M.VARGHESE

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :23/03/2009

 O R D E R
                           ANTONY DOMINIC, J.
                        ================
                     W.P.(C) NO. 6702 OF 2009 (G)
                    =====================

                Dated this the 23rd day of March, 2009

                               J U D G M E N T

Petitioner claims assignment of 5 cents of land in Sy.No.20/1 of KDH

village. Ext.P5 is the application which is stated to have been made by her

to the 2nd respondent. According to the petitioner, orders have not been

passed on Ext.P5 and therefore the writ petition is filed.

2. Taking into account the case of the petitioner regarding the

pendency of Ext.P5, without expressing anything on the merits of the claim

raised, I direct the 2nd respondent to consider Ext.P5 and pass orders

thereon if the application has been received and is pending.

3. Orders shall be passed, as expeditiously as possible, at any

rate within 8 weeks of production of a copy of this judgment along with a

copy of this writ petition.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp