Kerala High Court
Sree Kurumba Bhagawathi Trust vs The Land Revenue Commissioner on 11 March, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 8202 of 2008(B)
1. SREE KURUMBA BHAGAWATHI TRUST
... Petitioner
Vs
1. THE LAND REVENUE COMMISSIONER,
... Respondent
2. THE REVENUE DIVISIONAL OFFICER,
3. REMANAN K.K., S/O. KUNCHU,
For Petitioner :SRI.P.CHANDRASEKHAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :11/03/2008
O R D E R
ANTONY DOMINIC, J.
------------------------------------
W.P.(C) 8202 of 2008
-------------------------------------
Dated: MARCH 11, 2008
JUDGMENT
In this writ petition what is sought for by the petitioner is an
expeditious disposal of Ext.P2, an appeal filed by it under the Kerala
Land Utilisation Order, which is stated to be pending before the 1st
respondent.
2. If, as stated by the petitioner, Ext.P2 has been received
and the same is pending before the 1st respondent, the 1st
respondent shall pass final orders thereon as expeditiously as
possible, at any rate, within six weeks of production of a copy of
this judgment.
Petitioner shall produce a copy of this judgment before the 1st
respondent for compliance. Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
mt/-