IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25270 of 2008(G)
1. TOC H PUBLIC SCHOOL (REG.NO.153/2007),
... Petitioner
2. MARYKUTTY VARGHESE, EXECUTIVE DIRECTOR,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DISTRICT COLLECTOR, ERNAKULAM.
3. THE REVENUE DIVISIONAL OFFICER,
4. THE TAHSILDAR, TALUK OFFICE,
For Petitioner :SRI.K.P.DANDAPANI (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :27/08/2008
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No.25270 of 2008
==================
Dated this the 27th day of August, 2008
J U D G M E N T
The petitioners challenge Ext.P4 order wherein the
petitioners’ application for conversion of land for construction of a
school has been rejected by the Revenue Divisional Officer. Since
the petitioners have got a right of appeal against Ext.P4 order as
provided under the Kerala Land Utilization Order, I am not
inclined to entertain this writ petition at this point of time.
However, the learned counsel for the petitioners seeks indulgence
of this Court in directing the appellate authority to entertain an
appeal, if one is filed within two weeks.
2. I have heard the learned Government Pleader also.
3. Having heard both sides, I dispose of this writ petition
with a direction to the appellate authority under the Kerala Land
Utilization Order, to entrain appeal, if any, filed by the petitioners
against Ext.P4 within two weeks, and pass orders thereon in
accordance with law.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2