High Court Kerala High Court

Valsa Jacob vs The Revenue Divisional Officer on 9 March, 2010

Kerala High Court
Valsa Jacob vs The Revenue Divisional Officer on 9 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7591 of 2010(Y)


1. VALSA JACOB, AGED 58 YEARS,
                      ...  Petitioner

                        Vs



1. THE REVENUE DIVISIONAL OFFICER,
                       ...       Respondent

2. ADDITIONAL TAHSILDAR, ERNAKULAM.

3. VILLAGE OFFICER, ERNAKULAM.

4. C.P.PAUL, AGED 65, PAULSON PARK HOTEL,

5. MARY VARKEY, AGED 62,

6. ANAND GEORGE, AGED 29,

7. ANOOP GEORGE, AGED 27,

                For Petitioner  :SRI.PRAMOD KOCHUTHOMMEN.E.

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :09/03/2010

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
              ---------------------------------------
                   W.P.(C) No.7591 OF 2010
               ---------------------------------------
            Dated this the 9th day of March, 2010.


                         J U D G M E N T

The petitioner is the appellant in an appeal filed under

Rule 18(i) of the Transfer of Registry Rules, which is produced as

Exhibit P3. The petitioner filed an application seeking mutation of

the property which belonged to her late mother Smt.Annamma in

the joint names of all legal heirs of late Annamma ie. petitioner

and respondents 4 to 7 before the 3rd respondent Village Officer.

2. The application was rejected as per Exhibit P1 on the

ground that there is an error crept in the sale deed when

compared to the survey number of the property on

measurement. It was suggested that a rectification deed may be

executed. Exhibit P2 is the order passed by the 2nd respondent

wherein Exhibit P1 order had been confirmed. Thereafter, the

petitioner preferred a Transfer of Registry Appeal as per

Exhibit P3. It is pointed out that the appeal was posted for

hearing on 14.10.2009, 04.11.2009, 23.12.2009 and 20.01.2010

W.P.(C) No.7591/2010 2

and now it is posted to 07.04.2010. The petitioner seeks for a

direction to dispose of the appeal within a time frame.

Heard the learned Government Pleader for the official

respondents. There will be a direction to the 1st respondent

Revenue Divisional Officer to take a decision on Exhibit P3, after

hearing the petitioner and respondents 4 to 7, within a period of

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

The petitioner will produce a copy of this judgment along with

copy of the writ petition for compliance.

This writ petition is disposed of as above.

T.R. RAMACHANDRAN NAIR
JUDGE

smp