High Court Kerala High Court

The Archdiocese Of Verapoly vs Resurvey Deputy Director on 28 June, 2010

Kerala High Court
The Archdiocese Of Verapoly vs Resurvey Deputy Director on 28 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20018 of 2010(B)


1. THE ARCHDIOCESE OF VERAPOLY, BROADWAY,
                      ...  Petitioner

                        Vs



1. RESURVEY DEPUTY DIRECTOR,
                       ...       Respondent

2. THASILDAR, KANAYANNUR TALUK, ERNAKULAM.

3. VILLAGE OFFICER,

4. THE SPECIAL TAHSILDAR (LA) ICTT,

                For Petitioner  :SRI.L.ALOYSIUS THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :28/06/2010

 O R D E R
                             S.SIRI JAGAN, J.

                      ==================

                       W.P.(C).No. 20018 of 2010

                      ==================

                 Dated this the 28th day of June, 2010

                             J U D G M E N T

The petitioner is aggrieved is by delay in disposal of Ext.P4

application filed in July, 2007, for correction of an alleged mistake

committed by the resurvey authorities while surveying the property

belonging to the petitioner. The petitioner seeks a direction to the 1st

respondent to consider and pass orders on Ext.P4 expeditiously.

2. I have heard the learned Government Pleader also.

3. In the facts and circumstances of the case, I dispose of this

writ petition with a direction to the 1st respondent to consider and pass

orders on Ext.P4, as expeditiously as possible, at any rate, within one

month from the date of receipt of a certified copy of this judgment,

after affording an opportunity of being heard to the petitioner.

Sd/-

sdk+                                              S.SIRI JAGAN, JUDGE

          ///True copy///




                               P.A. to Judge