IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20568 of 2010(U)
1. JASMINE, W/O.SUBAIR, SUBAIR MANZIL,
... Petitioner
2. SHARAFUDEEN, S/O.ABU THALIB,
Vs
1. THE PRINCIPAL SECRETARY, DEPARTMENT OF
... Respondent
2. REVENUE DIVISIONAL OFFICER,
3. THE AGRICULTURAL OFFICER,
4. THE VILLAGE OFFICER,
For Petitioner :SRI. K.SIJU
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :02/07/2010
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W.P(C) No. 20568 of 2010
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 2nd day of July, 2010.
J U D G M E N T
Against the orders passed purportedly under Kerala Land
Utiliazation Order and Kerala Conservation of Paddy Land and Wet
Land Act, the petitioner has filed Ext. P4 revision before the 1st
respondent. The petitioner seeks a direction to the 1st respondent to
consider and pass orders on Ext. P4 expeditiously.
Having heard both sides, I dispose of this writ petition with a
direction to the 1st respondent to consider and pass orders on Ext. P4
as expeditiously as possible, at any rate, within three months from the
date of receipt of a copy of this judgment. The 1st respondent shall
pass orders on the application for interim orders filed by the
petitioner along with Ext. P4, within one week from the date of
receipt of a copy of this judgment.
Sd/- S. Siri Jagan, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.