IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 8126 of 2008(P)
1. T.V.SUNDARAM,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE CHAIRMAN,
3. THE GREATER COCHIN DEVELOPMENT
For Petitioner :SRI.SHAJI P.CHALY
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :11/03/2008
O R D E R
ANTONY DOMINIC, J.
------------------------------------
W.P.(C) 8126 of 2008
-------------------------------------
Dated: MARCH 11, 2008
JUDGMENT
Petitioner submits that by submitting Exts.P6, P7 and P9
applications to the 3rd respondent, petitioner has sought assignment
of 11.5 cents of land. According to the petitioner, these
applications are pending consideration of the 3rd respondent.
Petitioner also relies on Ext.P8 in which, according to the petitioner,
the 3rd respondent has conveyed his willingness to assign 6 cents of
land to the petitioner.
2. In view of the pendency of Exts.P6, P7 and P9 applications
to the 3rd respondent, without expressing anything on the merits of
the case, I dispose of this writ petition directing that the 3rd
respondent shall pass orders thereon, taking note of Ext.P8
communication issued by him as expeditiously as possible, at any
rate, within six weeks of production of a copy of this judgment. It is
WP(C) 8126/08
Page numbers
directed that in the meantime possession of the petitioner shall not
be disturbed.
ANTONY DOMINIC, JUDGE
mt/-