High Court Kerala High Court

M.Sasiprabha vs The Revenue Divisional Officer on 27 July, 2010

Kerala High Court
M.Sasiprabha vs The Revenue Divisional Officer on 27 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23415 of 2010(B)


1. M.SASIPRABHA, D/O.M.ACHUTHAN,
                      ...  Petitioner

                        Vs



1. THE REVENUE DIVISIONAL OFFICER,
                       ...       Respondent

2. THE TAHSILDAR,

                For Petitioner  :SRI.SAJU.S.A

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :27/07/2010

 O R D E R
                         S. SIRI JAGAN, J.
                    ------------------------------
                    W.P.(C) No.23415 OF 2010
                   -------------------------------
               Dated this the 27th day of July, 2010

                          J U D G M E N T

Against orders passed under the Kerala Land Conservancy

Act, the petitioner has filed Exts.P6, P6(a) and P6(b) appeals

before the first respondent. The petitioner seeks a direction to the

first respondent to consider and pass orders on Exts.P6, P6(a) and

P6(b) expeditiously.

2. I have heard the learned Government Pleader also.

3. In the facts and circumstances of the case, I dispose of

this writ petition with a direction to the first respondent to consider

and pass orders on Exts.P6, P6(a) and P6(b) appeals as

expeditiously as possible, at any rate, within a period of two

months from the date of receipt of a copy of this judgment. The

petitioner may move the appellate authority for stay also, which

shall be considered and orders passed within one week from the

date of receipt of a copy of this judgment.

S. SIRI JAGAN, JUDGE
acd