Kerala High Court
Lakshmikutty Amma vs The Revenue Divisional Officer on 23 December, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37509 of 2009(G)
1. LAKSHMIKUTTY AMMA,
... Petitioner
2. RAVEENDRANATHAN, ILLATHU HOUSE,
Vs
1. THE REVENUE DIVISIONAL OFFICER,
... Respondent
2. THE TAHSILDAR, TALUK OFFICER,
3. THE VILLAGE OFFICER,
For Petitioner :SRI.ALEXANDER GEORGE
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :23/12/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
W.P.(C).No.37509 of 2009-G
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 23rd day of December, 2009.
JUDGMENT
The petitioners have filed a statutory appeal
under the Land Conservancy Act. It is for them to
move the RDO for any interlocutory order pending
that appeal. If the petitioners have filed an
application for such relief, that will be taken
up, considered and orders issued within one week
from the date of receipt of a copy of this
judgment. All other issues are left open. The
writ petition ordered accordingly.
THOTTATHIL B.RADHAKRISHNAN,
JUDGE.
Sha/2412