IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 5927 of 2008(E)
1. K.G.RAJAGOPALAKRISHNAN
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE REVENUE DIVISIONAL OFFICER
For Petitioner :SRI.BINOY VASUDEVAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :20/02/2008
O R D E R
ANTONY DOMINIC, J.
------------------------------------
W.P.(C) 5927 of 2008
-------------------------------------
Dated: February 20, 2008
JUDGMENT
Petitioner had submitted Ext.P2 application to the 2nd
respondent, invoking the power under the Kerala Land Utilisation
Order. According to the petitioner that application is not
considered on account of Ext.P3 direction issued by the 1st
respondent interdicting the 2nd respondent from considering
applications such as Ext.P2 on account of the legislation introduced.
2. In my view, the proposal for introducing a legislation can
be no reason for declining to consider statutory applications such as
Ext.P2. The 2nd respondent is the notified authority bound to
consider the application and pass orders thereon.
3. Therefore I dispose of this writ petition with a direction
that irrespective of Ext.P3, the 2nd respondent shall consider Ext.P2
application filed by the petitioner. This shall be done as
WP(C) 5927/08
Page numbers
expeditiously as possible, at any rate, within six weeks from the
date of production of a copy of this judgment.
ANTONY DOMINIC, JUDGE
mt/-