High Court Kerala High Court

Holy Angels Senior Secondary … vs State Of Kerala Represented By The on 7 January, 2008

Kerala High Court
Holy Angels Senior Secondary … vs State Of Kerala Represented By The on 7 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 635 of 2008(A)


1. HOLY ANGELS SENIOR SECONDARY SCHOOL,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. THE DISTRICT COLLECTOR, ALAPPUZHA

3. THE ADDITIONAL TAHSILDAR, KUTTANAD TALUK

                For Petitioner  :SRI.TPM.IBRAHIM KHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :07/01/2008

 O R D E R
                          ANTONY DOMINIC, J.

               ------------------------------------

                         W.P.(C) 635 of 2008

              -------------------------------------

                        Dated: January 7, 2008

                               JUDGMENT

By Ext.P4 order issued under the provisions of the Kerala Land

Utilisation Act, the petitioner was directed to restore certain

portions of property which was developed into a school ground.

Ext.P4 order was communicated to the petitioner under cover by

Ext.P3 issued by the 3rd respondent. Aggrieved by Ext.P4 order,

petitioner has filed Ext.P5 revision before the 1st respondent and

that is still pending consideration of the 1st respondent. It is in the

aforesaid background that this writ petition has been filed by the

petitioner for an expeditious disposal of Ext.P5.

2. In view of the fact that Ext.P5 is a statutory revision filed

by the petitioner, I dispose of this writ petition directing that the 1st

respondent shall take up and consider Ext.P5 revision with notice to

the petitioner and as expeditiously as possible, at any rate, within 8

WP(C) 635/2008
Page numbers

weeks of production of a copy of this judgment. In the meantime,

further proceedings pursuant to Exts.P3 and P4 shall stand deferred

until final orders are passed on Ext.P5.

ANTONY DOMINIC, JUDGE

mt/-