High Court Kerala High Court

V.H.Yusuf vs Kalamassery Municipality on 7 January, 2011

Kerala High Court
V.H.Yusuf vs Kalamassery Municipality on 7 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37286 of 2010(I)


1. V.H.YUSUF, S/O.HASSAN, AGED 46,
                      ...  Petitioner

                        Vs



1. KALAMASSERY MUNICIPALITY,
                       ...       Respondent

                For Petitioner  :SRI.K.C.ELDHO

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :07/01/2011

 O R D E R
                           C.T.RAVIKUMAR, J.
                       ---------------------------------------
                        W.P(C)No.37286 of 2010
                       ----------------------------------------
                        Dated 7th January, 2011

                                 JUDGMENT

The petitioner has purchased an extent of 2.80 ares of land

comprised in Survey No.842/5 (Re-survey No.589/5) of Thrikkakkara

North Village as per Ext.P1 sale deed. The petitioner has effected its

mutation as is obvious from Ext.P2 and thereafter submitted an

application before the respondent for changing the ownership of the

building situated thereon. Ext.P3 is the application submitted for that

behalf. This writ petition has been filed alleging inaction on the part of

the respondent in considering Ext.P3 application.

2. I have heard the learned counsel appearing for the

petitioner and also the learned standing counsel appearing for the

respondent.

3. Admittedly, Ext.P3 application submitted by the petitioner

for change of ownership of the building situated in the property purchased

by the petitioner as per Ext.P1 is pending before the respondent.

Therefore, the respondent is bound to consider the same and pass orders

thereon in accordance with the provisions of law.

WP(C).No.37286/2010 2

In the above circumstances, this writ petition is disposed of

with a direction to the respondent to consider and pass orders on Ext.P3

application for change of ownership of the building, in accordance with

law, expeditiously, at any rate within one month from the date of receipt

of a copy of this judgment.

Sd/-

C.T.RAVIKUMAR
Judge

TKS

// True copy //

P.S to Judge