High Court Kerala High Court

Ma. Prasanna Kumar vs The Revenue Divisional Officer on 12 November, 2009

Kerala High Court
Ma. Prasanna Kumar vs The Revenue Divisional Officer on 12 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32437 of 2009(Y)


1. MA. PRASANNA KUMAR, AGED 43,
                      ...  Petitioner
2. SETHUPALAN, S/O. KRISHNAN,

                        Vs



1. THE REVENUE DIVISIONAL OFFICER,
                       ...       Respondent

2. THE TAHSILDAR, CHENGANNUR.

3. KUTTIAMMA KAMALAMMA,

                For Petitioner  :SRI.P.HARIDAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :12/11/2009

 O R D E R
                        P.N.RAVINDRAN, J.
                         ---------------------------
                    W.P.(C) No. 32437 OF 2009
                         --------------------------
             Dated this the 12th day of November, 2009

                          J U D G M E N T

Aggrieved by Ext.P3 order passed by the Tahsildar,

Chengannur cancelling the transfer of registry effected in favour of

the Neduvaramcode Kshethra Samrakshana Samithi, the petitioners

have filed Ext.P4 appeal before the Revenue Divisional Officer,

Chengannur under Rule 18 of the Transfer of Registry Rules. Along

with Ext.P4 appeal, Ext.P4(a) stay petition was also filed seeking

stay of operation of the order impugned in the appeal. Ext.P4

appeal and Ext.P4(a) stay petition are dated 28.10.2009. The

appeal and the stay petitions were presented before the Revenue

Divisional Officer on the same day itself. In this writ petition, the

petitioners seek expeditious disposal of Ext.P4 appeal.

2. Sri. P.N.Santhosh, the learned Government Pleader

appearing for the official respondents submits that since Ext.P4

appeal has been received and is pending, the Revenue Divisional

Officer will consider Ext.P4 and pass orders thereon in accordance

with law. He also submits that the Revenue Divisional Officer will

consider the interim relief prayed for in Ext.P4(a) stay petition and

W.P.(C) No. 32437/09
2

pass orders thereon. In the light of the said submission, I dispose of

this writ petition with the following directions:

(i) The Revenue Divisional Officer, Chengannur, shall consider

Ext.P4(a) stay petition and pass orders thereon after notice to and

affording the petitioners a reasonable opportunity of being heard

within one week from the date on which the petitioners produce a

certified copy of this judgment before him. In order to enable the

Revenue Divisional Officer to pass orders on Ext.P4(a) stay petition,

further proceedings pursuant to Ext.P3 shall stand stayed for a period

of 10 days from today.

(ii) The Revenue Divisional Officer, Chengannur, shall pass

final orders on Ext.P4 appeal within three months from the date on

which the petitioners produce a certified copy of this judgment before

him, after notice to and affording the petitioners a reasonable

opportunity of being heard.

P.N.RAVINDRAN, JUDGE

vps

W.P.(C) No. 32437/09
3