High Court Kerala High Court

Sreekala vs The Taluk Surveyor on 9 July, 2008

Kerala High Court
Sreekala vs The Taluk Surveyor on 9 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20672 of 2008(J)


1. SREEKALA, AGED 38 YEARS, W/O.CHANDRAN,
                      ...  Petitioner

                        Vs



1. THE TALUK SURVEYOR, KUNNATHUNAD TALUK,
                       ...       Respondent

2. THE VILLAGE OFFICER, RAYAMANGALAM

                For Petitioner  :SRI.P.SREEKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :09/07/2008

 O R D E R
                           S.SIRI JAGAN, J
                           ==============
                     W.P.(C).No. 20672 OF 2008
                        ====================
                Dated this the 9th day of July, 2008.

                           J U D G M E N T

The petitioner has filed Ext.P3 application before the 1st

respondent for measurement and fixation of boundaries of the

petitioner’s properties measuring 21.25 Ares in Re-Sy.No.376/2, Block

No.18 of Rayamangalam Village in accordance with the resurvey

records. Petitioner seeks expeditious disposal of the same.

2. I have heard the learned Government Pleader also.

In the facts and circumstances of the case, I dispose of this writ

petition with a direction to the 1st respondent to consider Ext.P3

application and pass appropriate orders thereon, as expeditiously as

possible, at any rate, within one month from the date of receipt of a

copy of this judgment, after affording an opportunity of being heard to

the petitioner and others, if any, likely to be affected by the same. If

the 1st respondent decides that the measurements as requested for

has to be done, the same shall be completed within another period of

one month. The petitioner shall forward a certified copy of this

judgment along with a copy of the writ petition to the 1st respondent

for compliance.

S.SIRI JAGAN, JUDGE
bkn/-