IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4970 of 2010(S)
1. V.P.VENUGOPAL, S/O.PARAMESWARAN,
... Petitioner
2. RENJITH RAJAN,S/O. P.N.RAJAN, AGED 24
3. K.K.VELAYUDHAN, S/O.K.T.KUNJAN,
4. K.M.JOY, S/O.MATHAI, AGED 46 YEARS,
Vs
1. ELIAMMA, W/O.GEORGE,
... Respondent
2. AARATHY SANTHOSH, W/O.SANTHOSH,
3. THE VILLAGE OFFICER, MULANTHURUTHY
4. SUB INSPECTOR OF POLICE,
5. THE DISTRICT COLLECTOR, ERNAKULAM
For Petitioner :SRI.P.M.ZIRAJ
For Respondent : No Appearance
The Hon'ble the Acting Chief Justice MR.P.R.RAMAN
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :16/02/2010
O R D E R
P.R. RAMAN Ag. CJ &
C.N. RAMACHANDRAN NAIR, J.
= = = = = = = = = = = = = = = = = = = =
W.P.(C). 4970 OF 2010
= = = = = = = = = = = = = =
DATED THIS, THE 16TH DAY OF FEBRUARY, 2010.
J U D G M E N T
Raman, Ag. CJ.
The complaint made in this writ petition is the inaction on the part of
the Village Officer, to take action even after issuing a stop memo by him
against the unauthorised filling of paddy fields. In case there is any
violation of the stop memo issued against conversion of paddy fields, it is
open to the petitioner to approach the Revenue Divisional Officer in this
regard, whereupon, that authority will look into the matter and to the
needful.
The writ petition is disposed of as above.
P.R. RAMAN,
(Ag. CHIEF JUSTICE)
C.N. RAMACHANDRAN NAIR,
(JUDGE).
knc/-