High Court Kerala High Court

Thomas Michael vs The District Collector on 29 July, 2009

Kerala High Court
Thomas Michael vs The District Collector on 29 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21284 of 2009(E)


1. THOMAS MICHAEL,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE TAHSILDAR,

3. THE VILLAGE OFFICER,

4. REVENUE DIVISIONAL OFFICER,

                For Petitioner  :SRI.N.SUKUMARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :29/07/2009

 O R D E R
                             V.GIRI,J.
                      -------------------------
                  W.P ( C) No.21284 of 2009
                      --------------------------
                Dated this the 29th July,2009

                        J U D G M E N T

Aggrieved by Ext.P7 order passed by the Tahasildar,

petitioner has preferred a statutory appeal before the

RDO as per Ext.P8 and has also filed an application for

stay of eviction pursuant to Ext.P7.

2. Heard Learned Government Pleader also.

3. In the facts and circumstances of the case, the

RDO shall proceed to pass orders on Ext.P8, after hearing

the petitioner, within a period of eight weeks from the

date of receipt of a copy of this judgment. Status quo as

on date shall be maintained till orders are passed by the

RDO.

Writ petition is disposed of as above.

(V.GIRI,JUDGE)
ma

2

3