High Court Kerala High Court

K.Sadanandan vs The District Collector on 18 March, 2010

Kerala High Court
K.Sadanandan vs The District Collector on 18 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27731 of 2009(J)


1. K.SADANANDAN, S/O.KESAVAN,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE DEPUTY TAHSILDAR (RR),

3. THE DEPUTY DIRECTOR OF PANCHAYATS,

4. UDUMBANCHOLA GRAMA PANCHAYAT,

                For Petitioner  :SRI.K.JAJU BABU

                For Respondent  :SRI.S.DILEEP (KALLAR)

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :18/03/2010

 O R D E R
          P.R. RAMACHANDRA MENON, J.
          .......................................................................
                     WP (C) NO. 27731 OF 2009
                   ...............................................
           Dated this the 18th day of March, 2010


                               J U D G M E N T

The only prayer raised by the petitioner in this Writ

Petition is to direct the first respondent to consider and

pass appropriate orders on Exhibit P2 representation

preferred by the petitioner.

2. Heard the learned Government Pleader appearing

on behalf of the respondents 1 to 3 and also the learned

counsel appearing on behalf of the 4th respondent as well.

3. Upon hearing both the sides, this Court does not

find it necessary to go into the facts and figures pleaded in

the Writ Petition or in the Counter Affidavit filed from the

part of the 4th respondent.

4. Accordingly, the first respondent is directed to

consider and pass appropriate orders on Exhibit P2 in

accordance with law , of course after giving an opportunity

of hearing to the petitioner, as well as the fourth

respondent as expeditiously as possible, at any rate within

WP (C) NO. 27731 OF 2009
2

a period of 2 months from the date of receipt of a copy of

this Judgment. It is made clear that till such orders are

passed on Exhibit P2, all further coercive steps pursuant to

Exhibit P1 shall be kept in abeyance.

The Writ Petition is disposed of, as above.

P.R. RAMACHANDRA MENON,
JUDGE

rkc