High Court Kerala High Court

Varghese vs The Revenue Divisional Officer on 9 February, 2009

Kerala High Court
Varghese vs The Revenue Divisional Officer on 9 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4106 of 2009(L)


1. VARGHESE, AGED 30 YEARS, S/O.YOHANNAN,
                      ...  Petitioner

                        Vs



1. THE REVENUE DIVISIONAL OFFICER,
                       ...       Respondent

2. DILJITH, S/O.RAVEENDRAN,

3. SURENDRAN, S/O.AYYAPPAN,

4. SURESH, S/O.AYYAPPAN,

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :09/02/2009

 O R D E R
                        ANTONY DOMINIC, J.
                  -------------------------
                     W.P.(C.) No.4106 of 2009
             ---------------------------------
            Dated, this the 9th day of February, 2009

                           J U D G M E N T

The only prayer made in this writ petition is for a direction to

the 1st respondent to consider and pass orders on Ext.P1, where the

petitioner is complaining of unauthorised activities allegedly

conducted by respondents 2 to 4 in the neighbouring property.

2. If as stated by the petitioner, Ext.P1 dated 09/01/2009

has been received, the 1st respondent shall take appropriate action

in the matter, which shall only be done with notice to respondents 2

to 4. Orders as directed above shall be passed as expeditiously as

possible, at any rate, within six weeks of production of a copy of

this judgment.

The writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg