High Court Kerala High Court

A. Ramachandran vs The Revenue Divisional Officer on 21 August, 2009

Kerala High Court
A. Ramachandran vs The Revenue Divisional Officer on 21 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24022 of 2009(W)


1. A. RAMACHANDRAN S/O.MURUKAN,
                      ...  Petitioner

                        Vs



1. THE REVENUE DIVISIONAL OFFICER,
                       ...       Respondent

2. THE AGRICULTURAL OFFICER,

3. THE VILLAGE OFFICER,

4. THE STATE OF KERALA REPRESENTED BY

                For Petitioner  :SRI.RAJESH SIVARAMANKUTTY

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :21/08/2009

 O R D E R
                             V.GIRI,J.
                      -------------------------
                 W.P ( C) No.24022 of 2009
                      --------------------------
              Dated this the 21st August,2009

                        J U D G M E N T

Petitioner sought for conversion of an extent of 2.22

cents of land for the purpose of putting up a building

therein . His application before the RDO was directed to

be considered, as per Ext.P2 judgment. Thereafter, the 1st

respondent passed Ext.P3 order finding that he does not

find any objection in utilizing the land for the purpose of

construction of building if the same is not included in the

Data Bank mentioned in Rule 4 of Kerala Conservation of

Paddy Land and Wet Land Rules, 2008. Petitioner refers to

Ext.P4 communication issued by the Agricultural Officer,

intimating that no Data Bank has been prepared as

aforementioned.

2. This has again been brought to the notice of the

RDO along with Ext.P5 in which the petitioner has sought

for a permission to convert the land reiterating his

request made earlier in this behalf.

3. Heard learned Government Pleader also.

W.P ( C) No.24022 of 2009
2

4. In the result, the writ petition is disposed of

directing the 1st respondent to consider and pass orders on

Ext.P5 taking note of Ext.P4 within one month from the

date of receipt of a copy of this judgment, after hearing the

petitioner also.

(V.GIRI,JUDGE)
ma

W.P ( C) No.24022 of 2009
3

W.P ( C) No.24022 of 2009
4