IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17987 of 2010(W)
1. SIBY JOHN, S/O. LATE JOHN,
... Petitioner
2. TOJOMON JOHN, S/O. LATE JOHN,
Vs
1. DISTRICT COLLECTOR,
... Respondent
2. REVENUE DIVISIONAL OFFICER,
3. TAHSILDAR,
4. VILLAGE OFFICER,
For Petitioner :SRI.BECHU KURIAN THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :25/06/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No. 17987 of 2010
==================
Dated this the 25th day of June, 2010
J U D G M E N T
This writ petition was originally filed by the petitioners seeking a
direction to the respondents to correct the revenue records relating to
their property changing the description of the same as ‘dry land’
instead of ‘wet land’. When it was pointed out to the counsel for the
petitioners that if such a direction is issued, then it would be a licence
to all others also to file similar petitions, which would render the Kerala
Land Utilization Order and the Kerala Conservation of Paddy Land and
Wet Land Act otiose, the petitioners filed I.A.No.8553/2010 producing
Exts.P6 and P7 applications filed before the 2nd respondent-Revenue
Divisional Officer seeking permission to convert the land under the
Kerala Land Utilization Order and seeking a direction to the 2nd
respondent to consider and pass orders on the same expeditiously.
2. I have heard the learned Government Pleader also.
3. In the facts and circumstances of the case, I dispose of this
writ petition with a direction to the 2nd respondent-RDO to consider
and pass orders on Exts.P6 and P7 in accordance with law, after
affording an opportunity of being heard to the petitioners, as
expeditiously as possible, at any rate, within one month from the date
of receipt of a certified copy of this judgment.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2