High Court Kerala High Court

The Secretary vs Chief Secretary on 15 October, 2008

Kerala High Court
The Secretary vs Chief Secretary on 15 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 29157 of 2002(U)


1. THE SECRETARY, SREE BHAGAVATHISEVA
                      ...  Petitioner

                        Vs



1. CHIEF SECRETARY, GOVT.OF KERALA,
                       ...       Respondent

2. COMMISSIONER FOR LAND REVENUE,

3. DISTRICT COLLECTOR, KASARAGOD.

4. UBAID MEMORIAL FORUM, REPRESENTED BY ITS

5. SECRETARY, KASARAGOD MUNICIPALITY,

                For Petitioner  :.

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :15/10/2008

 O R D E R
                       KURIAN JOSEPH, J.
             -----------------------------------------
                     O.P.No.29157 of 2002 &
                  W.P(C) No.30434 of 2003
             -----------------------------------------
           Dated this the 15th day of October, 2008

                             JUDGMENT

In the matter of assignment of land it is submitted that the

petitioner had submitted Ext.P7 representation (O.P.

No.29157/2002). There will be a direction to the Government to

take a decision on the said representation with notice to the

petitioner and to the affected parties. It is made clear that in

that view of the matter I have not considered the writ petitions

on merits and the entire contentions are left open. It is further

made clear that till orders are passed as above the interim orders

passed by this court will continue. The petitioner will produce a

copy of this judgment along with a copy of the writ petitions

before the Government.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

———————————–
O.P.No.29157 of 2002 &
W.P(C) No.30434 of 2003

———————————–

JUDGMENT

15th October, 2008