High Court Kerala High Court

Suhara vs The Revenue Divisional Officer on 26 May, 2008

Kerala High Court
Suhara vs The Revenue Divisional Officer on 26 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15501 of 2008(U)


1. SUHARA, W/O.KHALID, AGED 62 YEARS
                      ...  Petitioner

                        Vs



1. THE REVENUE DIVISIONAL OFFICER
                       ...       Respondent

2. THE DISTRICT COLLECTOR, ERNAKULAM

3. EDATHALA GRAMA PANCHAYAT, REPRESENTED

                For Petitioner  :SRI.SIRAJ KAROLY

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :26/05/2008

 O R D E R
                             S. Siri Jagan, J.
              =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                     W. P (C) No. 15501 of 2008
              =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                  Dated this, the 26th May, 2008.

                            J U D G M E N T

The petitioner has filed Ext. P5 application for conversion of her

wet land as garden land. The petitioner seeks expeditious disposal of

the same by the 1st respondent.

2. I have heard the learned Government Pleader also.

3. When an application under the Kerala Land Utilisation Order

is filed, the 1st respondent has a duty to dispose of the same

expeditiously. In the above circumstances, I dispose of this writ

petition with a direction to the 1st respondent to consider and pass

orders on Ext. P5 as expeditiously as possible, at any rate, within one

month from the date of receipt of a copy of this judgment, after

affording an opportunity of being heard to the petitioner.

The petitioner shall forward a certified copy of this judgment

along with a copy of the writ petition to the 1st respondent for

compliance.

S. Siri Jagan, Judge.

Tds/