High Court Kerala High Court

Wilvet vs Revnue Divisional Officer on 12 August, 2010

Kerala High Court
Wilvet vs Revnue Divisional Officer on 12 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25381 of 2010(W)


1. WILVET S/O MANUEL,
                      ...  Petitioner

                        Vs



1. REVNUE DIVISIONAL OFFICER,
                       ...       Respondent

2. PARTICIA KEVIN XAVIER @ MANJU,

                For Petitioner  :SRI.P.K.BEHANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :12/08/2010

 O R D E R
                             S.SIRI JAGAN, J.

                      ==================

                       W.P.(C).No. 25381 of 2010

                      ==================

                Dated this the 12th day of August, 2010

                             J U D G M E N T

The petitioner purchased certain properties by sale deed

no.199/05 of the Kulathoor Sub Registrar’s office. But now he finds

that the patta in respect of that property stands in the name of

somebodyelse. The petitioner would contend that this is on account of

some mistake. Therefore, seeking correction of that mistake and issue

of patta, the petitioner has submitted Ext.P3 petition before the 1st

respondent. The petitioner seeks a direction to the 1st respondent to

consider and pass orders on Ext.P3 expeditiously.

2. I have heard the learned Government Pleader also.

3. In the facts and circumstances of the case, I dispose of this

writ petition with a direction to the 1st respondent to consider and pass

orders on Ext.P3, as expeditiously as possible, at any rate, within two

months from the date of receipt of a certified copy of this judgment,

after affording an opportunity of being heard to the petitioner, the 2nd

respondent and all others who may be interested in the matter.

Sd/-

sdk+                                              S.SIRI JAGAN, JUDGE
          ///True copy///




                               P.A. to Judge

2