High Court Kerala High Court

Shibu Mathew vs Revenue Divisional Officer on 10 December, 2008

Kerala High Court
Shibu Mathew vs Revenue Divisional Officer on 10 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36248 of 2008(M)


1. SHIBU MATHEW,
                      ...  Petitioner

                        Vs



1. REVENUE DIVISIONAL OFFICER,
                       ...       Respondent

                For Petitioner  :SRI.K.JAYAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :10/12/2008

 O R D E R
                        V.GIRI, J
                      -------------------
                  W.P.(C).36248/2008
                      --------------------
      Dated this the 10th day of December, 2008

                      JUDGMENT

Petitioner is essentially aggrieved by Ext.P8

proceedings initiated by the Revenue Divisional Officer

purportedly under the Land Utilisation Order in

relation to a land which, according to the petitioner,

was converted for construction of a residential building,

several years ago.

2. In my view, the Revenue Divisional Officer shall

look into the proceedings initiated under Ext.P8 after

considering the objections filed by the petitioner as

Ext.P9, as early as possible.

3. Having heard learned counsel for the petitioner,

Mr.P.B.Krishnan and learned Government Pleader

Smt.Sudha Devi, writ petition is disposed of directing

the first respondent to finalize the proceedings initiated

as per Ext.P8, after considering Ext.P9 objections and

after hearing the petitioner or an authorized

W.P.(C).36248/2008
2

representative, within two months from the date of

receipt of a copy of this judgment.

V.GIRI,
Judge

mrcs