IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28757 of 2009(L)
1. SOUDHAMINI, W/O.ANANDAN,
... Petitioner
Vs
1. THE VILLAGE OFFICER,
... Respondent
2. THE TAHSILDAR,
For Petitioner :SRI.K.S.RAJESH
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :29/10/2009
O R D E R
P.N.RAVINDRAN,J.
—————————————-
W.P.(C) No.28757 of 2009 – L
—————————————-
Dated 29th October, 2009
Judgment
The petitioner’s husband Sri.Anandan obtained title to
and possession over a parcel of land together with the building
therein as per Ext.P1 gift deed dated 17.11.2008 executed by
his father. It is stated that shortly thereafter the petitioner’s
husband applied to the Village Officer to effect transfer of
registry. While the said application was pending, when
mutation was not effected, the petitioner’s husband sent
Ext.P2 letter dated 27.1.2009 to the Village Officer. The
Village Officer thereupon sent Ext.P3 letter dated 19.2.2009 in
reply stating that his application for transfer of registry has
been received and is pending. The grievance voiced by the
petitioner in this writ petition is that till date steps have not
been taken on the application to effect mutation in the revenue
records. It is stated that the petitioner’s husband is presently
abroad and that he has authorized the petitioner and also
W.P.(C) No.28757/2009 2
executed a power of attorney in her favour authorizing her to
prosecute the application for transfer of registry and to file this
writ petition. In this writ petition, the petitioner seeks a
direction to the respondents to pass orders on the application
filed by her husband for transfer of registry.
The learned Government Pleader appearing for the
respondents submits on instructions that the competent
authority among the respondents will take up the application
submitted by the petitioner’s husband to effect mutation in the
revenue records and take a decision thereon expeditiously. In
the light of the said submission, I dispose of this writ petition
with a direction to the competent authority among the
respondents to pass orders on the application submitted by the
petitioner’s husband to effect mutation in the revenue records
expeditiously and in any event within two months from the
date on which the petitioner produces a certified copy of this
judgment before the second respondent.
P.N.RAVINDRAN
Judge
vaa