IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 5434 of 2008(V)
1. K.R.SULOCHANA,W/O.K.G.RAJAGOPALAKRISHNAN
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE REVENUE DIVISIONAL OFFICER,
For Petitioner :SRI.BINOY VASUDEVAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :15/02/2008
O R D E R
ANTONY DOMINIC, J.
------------------------------------
W.P.(C) 5434 of 2008
-------------------------------------
Dated: February 15, 2008
JUDGMENT
Ext.P1 is an application made by the petitioner under the
provisions of the Land Utilisation Order. Though the application has
been received by the 2nd respondent, petitioners submits that the
same is not considered in view of the directions issued by the 1st
respondent in Ext.P4 saying that as the bill has been introduced,
such requests shall not be entertained.
2. In my view, the proposal for introduction of a legislation
can be no reason to decline to consider an application which is
validly made.
Therefore I dispose of this writ petition with a direction that
irrespective of Ext.P4, Ext.P1 application made by the petitioner
shall be considered on its merits. This shall be done as
expeditiously as possible.
ANTONY DOMINIC, JUDGE
mt/-