Kerala High Court
Bindu K.R. vs The Revenue Divisional Officer on 12 May, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13589 of 2009(P)
1. BINDU K.R., W/O. UNNIKRISHNAN,
... Petitioner
2. R. BINDU, W/O. GOPAKUMAR,
3. SREEKALA C.R., W/O. PONNAPPAN PILLAI,
4. SHYLAJA, W/O. GOVINDA PILLAI,
Vs
1. THE REVENUE DIVISIONAL OFFICER,
... Respondent
2. THE TAHSILDAR/ADDITIONAL TAHSILDAR,
3. THE VILLAGE OFFICER, PUTHOOR
For Petitioner :SRI.B.MOHANLAL
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :12/05/2009
O R D E R
V.GIRI, J
-------------------
W.P.(C).13589/2009
--------------------
Dated this the 12th day of May, 2009
JUDGMENT
Petitioners challenge Ext.P4 order issued by
the RDO requiring the removal of certain rubber
trees planted in their property. I am not inclined to
consider the contentions of the petitioners on merits
at this stage. It is open to the petitioners to move
the RDO for revocation of Ext.P4.
2. I heard learned Government Pleader also. I am
of the view that Ext.P4 need only be treated as a
show cause notice. If the petitioners file an objection
against Ext.P4, RDO shall consider the same and
pass a reasoned order within four weeks from the
date of receipt of a copy of such objection.
Writ petition is disposed of as above.
V.GIRI,
Judge
mrcs