V.K.Sarojini vs State Of Kerala Represnted By The … on 24 January, 2011

0
43
Kerala High Court
V.K.Sarojini vs State Of Kerala Represnted By The … on 24 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21314 of 2010(L)


1. V.K.SAROJINI W/O.LATE MADHAVAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESNTED BY THE CHIEF
                       ...       Respondent

2. THE TALUK LAND BOARD, OTTAPALAM.

3. THE LAND TRIBUNAL, SREEKRISHNAPURAM.

4. THE VILLAGE OFFICER, KADAMPAZHIPURAM II

                For Petitioner  :SMT.T.D.RAJALAKSHMI

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :24/01/2011

 O R D E R
                        ANTONY DOMINIC, J.

              ```````````````````````````````````````````````````````
                   W.P.(C) No. 21314 of 2010 L
              ```````````````````````````````````````````````````````
            Dated this the 24th day of January, 2011

                             J U D G M E N T

The only request made by the petitioner in this writ

petition is to direct the second respondent to consider Ext.P4

claim petition filed by the petitioner before him.

2. Now that Ext.P4 application has been filed, it is for the

second respondent to consider the application in accordance with

law and also adverting to Ext.P5, a judgment of the Apex Court in

Ahmmedkutty Vs. Mariakutty Umma [2000 (1) KLT 829 (SC)].

This, the second respondent shall do with notice to the affected

parties and as expeditiously as possible and at any rate, within a

period of three months from the date of production of a copy of

this judgment.

3. Petitioner shall produce a copy of this judgment and

writ petition before the second respondent for compliance.

Writ petition is disposed of as above.

Sd/-

(ANTONY DOMINIC, JUDGE)
aks

// True Copy //

P.A. To Judge

LEAVE A REPLY

Please enter your comment!
Please enter your name here