IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18229 of 2009(W)
1. V.L.TOM
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.MANOJ RAMASWAMY
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :30/06/2009
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 18229 of 2009
--------------------------
Dated this the 30th June,2009
J U D G M E N T
Challenging Exhibit-P7 order passed by the Revenue
Divisional Officer cancelling the mutation effected in
favour of the petitioner, petitioner has preferred Exhibit-
P8 revision before the District Collector. He is aggrieved
by the delay in the disposal of the same.
2. Having heard the learned Government Pleader
also, the writ petition is disposed of directing the 2nd
respondent to consider and pass orders on Exhibit-P8
revision within three months from the date of receipt of a
copy of this judgment, after hearing all concerned
persons. In the meanwhile, the District Collector shall
pass orders on the application for stay, after hearing the
concerned persons, within four weeks from the date of
receipt of a copy of this judgment along with a copy of the
writ petition.
(V.GIRI,JUDGE)
ma
2
3