IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29313 of 2009(H)
1. THE BEST ONE PROPERTIES AND DEVELOPERS
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE REVENUE DIVISIONAL OFFICER,
4. THE THAHASILDAR, UDUMBANCHOLA TALUK,
5. THE VILLAGE OFFICER, CHINNAKANAL VILLAGE
6. THE SUB REGISTRAR, OFFICE OF THE
For Petitioner :SRI.ALEXANDER JOSEPH
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :19/11/2009
O R D E R
P.N. RAVINDRAN, J.
– – – – – – – – – – – – – – – – – – – – – –
W.P.(C) No. 29313 of 2009 – H
– – – – – – – – – – – – – – – – – – – – – –
Dated 19th November, 2009.
Judgment
The petitioner purchased a parcel of land, 3 acres and 40 cents in
extent, situated in Survey No. 1/1 of Chinnakanal village,
Udumbanchola Taluk by the original of Ext.P1 sale deed. He thereafter
moved the fourth respondent Tahsildar through the fifth respondent
Village Officer to effect mutation in the revenue records. When
mutation was not effected, he submitted Ext.P3 representation before
the fourth respondent requesting him to effect mutation in the revenue
records. This writ petition was thereafter filed on the very next day
seeking a direction to the respondents to effect transfer of registry.
2. Sri.M.P.Sreekrishnan, the learned Government Pleader
appearing for the respondents submits that the fourth respondent
Tahsildar will consider the petitioner’s application for transfer of
registry and pass appropriate orders thereon expeditiously. He submits
that if any more information is required from the petitioner, the
Tahsildar will issue notice to him, give him an opportunity to furnish
the information or clarification, if any.
W.P.(C) No.29313/2009 -2-
In the light of the said submission, I dispose of this writ petition
with a direction to the fourth respondent to consider Ext.P3
representation and also the application for transfer of registry
submitted by the petitioner before the fifth respondent and pass orders
thereon expeditiously and in any event, within two months from the
date on which the petitioner produces a certified copy of this judgment
before the fourth respondent. The fifth respondent Village Officer shall
forward the original of the petitioner’s application for transfer of
registry with his remarks and connected papers to the fourth
respondent within two weeks from the on which the petitioner
produces a certified copy of this judgment before him.
P.N. RAVINDRAN
Judge
vaa