High Court Kerala High Court

C.Krishnaprasad vs The Revenue Divisional Officer on 20 March, 2009

Kerala High Court
C.Krishnaprasad vs The Revenue Divisional Officer on 20 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8992 of 2009(T)


1. C.KRISHNAPRASAD, S/O. V.P.RADHAKRISHNAN,
                      ...  Petitioner

                        Vs



1. THE REVENUE DIVISIONAL OFFICER,
                       ...       Respondent

                For Petitioner  :SRI.BINOY VASUDEVAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :20/03/2009

 O R D E R
                       ANTONY DOMINIC, J.
                     ================
                  W.P.(C) NO. 8992 OF 2009 (T)
                 =====================

           Dated this the 20th day of March, 2009

                        J U D G M E N T

Ext.P2 is an application made by the petitioner to the

respondent seeking permission for conversion of the land in

terms of the provisions contained in the Kerala Land Utilization

order. Orders have not been passed on Ext.P2 and therefore this

writ petition is filed.

Taking into account the case of the petitioner regarding the

pendency of Ext.P2, I dispose of this writ petition directing the

respondent to consider and pass orders on Ext.P2 in the light of

the law as laid down by this Court in Jayakrishnan v. District

Collector and others (2008(4) KHC 514). Orders shall be

passed as expeditiously as possible, at any rate within 8 weeks of

production of a copy of this judgment.

ANTONY DOMINIC, JUDGE
Rp