Kerala High Court
Biju vs Revenue Divisional Officer on 23 January, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 2713 of 2008(W)
1. BIJU, S/O. RAJAPPAN PILLAI,
... Petitioner
Vs
1. REVENUE DIVISIONAL OFFICER, KOLLAM.
... Respondent
2. TAHSILDAR, KARUNAGAPPALLY TALUK.
3. VILLAGE OFFICER,
For Petitioner :SRI.G.BENO
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :23/01/2008
O R D E R
ANTONY DOMINIC, J.
------------------------------------
W.P.(C) 2713 of 2008
-------------------------------------
Dated: January 23, 2008
JUDGMENT
The only relief that is sought by the writ petitioner is for an order
directing the 1st respondent to consider and pass orders on Ext.P4
application made by him seeking permission for reclaiming 13 cents of
land in R.S.No.31/12 of Ochira village.
2. If Ext.P4 is pending as claimed by the petitioner, the 1st
respondent shall take it up, consider and pass appropriate orders
thereon as expeditiously as possible, at any rate, within eight weeks of
production of a copy of this judgment.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
mt/-