IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34055 of 2010(F)
1. DANNY THOMAS, S/O. P.V.THOMAS,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE REVENUE DIVISIONAL OFFICER,
For Petitioner :SRI.SAIGI JACOB PALATTY
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :11/11/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 34055 OF 2010 (F)
=====================
Dated this the 11th day of November, 2010
J U D G M E N T
Ext.P3 is an application made by the petitioner before the
2nd respondent seeking orders under the provisions of the Kerala
Land Utilization Act, 1967. It is complaining of delay in passing
orders on the application, the writ petition is filed.
2. Having regard to the case of the petitioner regarding
the pendency of Ext.P3 application, it is directed that the 2nd
respondent will pass orders on the application, at any rate, within
8 weeks of production of a copy of this judgment along with a
copy of this writ petition.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp