IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19805 of 2008(G)
1. JOSE JOHN, THENGUMPLACKAL HOUSE,
... Petitioner
2. T.J.MATHEW, THENGUMPLACKAL HOUSE,
3. JOHN.T.MATHEW, THENGUMPLACKAL HOUSE,
4. DR.RAJU GEORGE, VYSHAKHAM,
5. MIJA JOHN, VELLAYIPARAMBIL,
6. M.L.JOSEPH, MANGALATH HOUSE,
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE CHIEF TOWN PLANNER,
For Petitioner :SRI.P.NARAYANAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :01/07/2008
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No.19805 of 2008
==================
Dated this the 1st day of July, 2008
J U D G M E N T
The petitioners own certain lands, which, according to them,
have ceased to be paddy land more than 30 years ago. In spite
of the same, under the Development Plan for the Kottayam
Medical College area, the petitioners’ lands have been included in
the agricultural zone. The petitioners have filed Ext.P6
representation before the 1st respondent seeking to vary the
Development Plan excluding the petitioners’ lands from the
agricultural zone. The petitioners seek a direction to the 1st
respondent to consider and pass orders on Ext.P6 expeditiously.
2. I have heard the learned Government Pleader also.
3. In the facts and circumstances of the case, I dispose
of this writ petition with a direction to the 1st respondent to
consider and pass appropriate orders on Ext.P6, as expeditiously
as possible, at any rate, within three months from the date of
receipt of a copy of this judgment, after affording an opportunity
of being heard to a representative of the petitioners. The
w.p.c.19805/08 2
petitioners shall produce a copy of the writ petition along with a
certified copy of this judgment before the 1st respondent for
compliance.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge