High Court Kerala High Court

Dr.Shajo Sebastian vs The Revenue Divisional Officer on 25 February, 2008

Kerala High Court
Dr.Shajo Sebastian vs The Revenue Divisional Officer on 25 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2964 of 2008(C)


1. DR.SHAJO SEBASTIAN, AGED 42 YEARS,
                      ...  Petitioner
2. JOBIE S.KANDAKKUDY, AGED 40 YEARS,

                        Vs



1. THE REVENUE DIVISIONAL OFFICER,
                       ...       Respondent

2. THE VILLAGE OFFICER,

3. THE GEOLOGIST,

                For Petitioner  :SRI.JOBI JOSE KONDODY

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :25/02/2008

 O R D E R
                          ANTONY DOMINIC, J.

                 = = = = = = = = = = = = = = = =
                 = =W.P.(C) = = = = = = = = = = =
                             No. 2964 OF 2008 C
                       = = =

                 Dated this the 25th February, 2008

                            J U D G M E N T

Petitioner submits that by Ext. P5, the 2nd respondent has

stopped all works for making the land purchased by the petitioner

a house site.

2. A reading of Ext. P5 shows that this is only a stop memo

and that proceedings have not been finalised by the said order. In

view of this I feel, the appropriate course to be adopted is to require

the 2nd respondent to finalise the proceedings with notice to the

affected parties.

3. Therefore, I dispose of this writ petition directing that the

proceedings pursuant to Ext. P5 issued by the 2nd respondent shall

be finalised by the said respondent with notice to the petitioners

and others who are likely to be affected by any such order. This

shall be done as expeditiously as possible, at any rate within 4

weeks of production of a copy of this judgment.

ANTONY DOMINIC
JUDGE
jan/-