High Court Kerala High Court

V.Subash Babu vs The Revenue Divisional Officer on 2 September, 2008

Kerala High Court
V.Subash Babu vs The Revenue Divisional Officer on 2 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26413 of 2008(T)


1. V.SUBASH BABU, RAMAKRISHNA BHAVANAM,
                      ...  Petitioner
2. SUSEELA SASIKUMAR, RAMAKRISHNA BHAVANAM,

                        Vs



1. THE REVENUE DIVISIONAL OFFICER, ADOOR.
                       ...       Respondent

2. THE TAHSILDAR, KOZHANCHERRY.

3. THE VILLAGE OFFICER, KONNITHAZHAM.

                For Petitioner  :SRI.SATHISH NINAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :02/09/2008

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

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

                    W.P.(C).No.26413 of 2008

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

           Dated this the 3rd day of September, 2008

                         J U D G M E N T

The petitioners challenge Ext.P4 order of the 1st respondent-

Revenue Divisional Officer passed under the Kerala Land

Utilization Order, directing the petitioners to restore the

property mentioned in Ext.P4 as paddy land removing the

rubber plants planted by the petitioners thereon. I am not

inclined to entertain this writ petition at this stage since the

petitioners have an effective alternate remedy by way of appeal

before the Commissioner of Land Revenue as provided under the

Kerala Land Utilization Order. Therefore, without prejudice to

such right of the petitioners, this writ petition is dismissed.

However, to enable the petitioners to approach the Land Revenue

Commissioner and to get interim order, I direct that Ext.P4 shall

not be implemented for a period of two weeks.

Sd/-

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

                            P.A. to Judge

2