High Court Kerala High Court

Unnimuhammed vs District Collector on 25 May, 2009

Kerala High Court
Unnimuhammed vs District Collector on 25 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14245 of 2009(A)


1. UNNIMUHAMMED, AGED 72 YEARS,
                      ...  Petitioner

                        Vs



1. DISTRICT COLLECTOR,
                       ...       Respondent

2. TAHSILDAR,

3. DISTRICT SURVEY SUPERINTENDENT,

                For Petitioner  :SRI.A.T.ANILKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :25/05/2009

 O R D E R
                       V.GIRI, J
                     -------------------
                  W.P.(C).14245/2009
                     --------------------
         Dated this the 25th day of May, 2009

                     JUDGMENT

Petitioner, who claims to be President of a

School which claims to be in possession of 7 acres 50

cents of land in Morayoor Village, has sought for a

measurement of the property and demarcation of the

boundaries under the survey rules. Ext.P3

application is pending in this regard before the 3rd

respondent. Writ petition has been filed alleging

delay on the part of the 3rd respondent.

2. I heard learned Government Pleader also. In the

result, writ petition is disposed of directing the 3rd

respondent to look into Ext.P3 application and

consider the same in accordance with the provisions

under Rule 43 of the Survey and Boundaries Rules

and complete the measurement and demarcation with

notice to the owners of the neighbouring properties,

within four months from the date of receipt of a copy

of this judgment.

V.GIRI,
Judge

mrcs