High Court Kerala High Court

Valiyapeediyekkal Hassan vs Taluk Land Board Perinthalmanna on 28 November, 2007

Kerala High Court
Valiyapeediyekkal Hassan vs Taluk Land Board Perinthalmanna on 28 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 35145 of 2007(H)


1. VALIYAPEEDIYEKKAL HASSAN, S/O.AVARAN,
                      ...  Petitioner
2. MUNDANADAN MARIYAM,

                        Vs



1. TALUK LAND BOARD PERINTHALMANNA,
                       ...       Respondent

2. TAHSILDAR, PERINTHALMANNA,

3. VILLAGE OFFICER, KURUVA VILLAGE,

                For Petitioner  :SRI.P.M.POULOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :28/11/2007

 O R D E R
                       ANTONY DOMINIC, J.
                     ===============
                 W.P.(C) NO. 35145 OF 2007 H
               =====================

          Dated this the 28th day of November, 2007

                          J U D G M E N T

Petitioners who claim the benefit of the amendment of Act

21 of 2006 has filed Ext.P3 application before the 1st respondent

and is seeking an order directing its disposal. Now that what the

petitioners are seeking is a statutory benefit, and as Ext.P3 is

filed on that behalf, I see no reason to deny the prayer.

2. Accordingly, I dispose of this writ petition directing

that the 1st respondent shall take up and consider Ext.P3 and

pass orders, as expeditiously as possible, at any rate within three

months from the date of receipt of a copy of this judgment.

In the meanwhile, until orders are passed as above, further

proceedings, if any for assuming possession for assigning the

land mentioned therein shall be kept in abeyance.

ANTONY DOMINIC, JUDGE.

Rp