IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5023 of 2009(W)
1. MANJULA, W/O.SANKARANARAYANAN,
... Petitioner
Vs
1. THE REVENUE DIVISIONAL OFFICER,
... Respondent
For Petitioner :SRI.BINOY VASUDEVAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :16/02/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.5023 of 2009
---------------------------------
Dated, this the 16th day of February, 2009
J U D G M E N T
In this writ petition all what the petitioner prays is for a
direction to the respondent to consider and pass orders on Ext.P2
application made by her under the provisions of the Kerala Land
Utilisation Order in respect of the property covered by Ext.P1.
2. Having regard to the case of the petitioner that Ext.P2 is
pending before the respondent, I direct the respondent to consider
the same and pass orders thereon in the light of the judgment of
this Court in Jayakrishnan vs. District Collector (2008(4) KHC 514),
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