IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13401 of 2008(U)
1. ASOKAN VASU,AGED 55,PRATHIBHAS,
... Petitioner
Vs
1. STATE OF KERALA,REPRESENTED BY SECRETARY
... Respondent
2. REVENUE DIVISIONAL OFFICER,
3. ADDITIONAL TAHSILDAR,TALUK OFFICE,
4. VILLAGE OFFICER,NAVAIKULAM,
For Petitioner :SRI.T.M.ABDUL LATHEEF
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :19/06/2008
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No.13401 of 2008
==================
Dated this the 19th day of June, 2008
J U D G M E N T
The petitioner challenges Ext.P7 notice issued under Clause
7 of the Kerala Land Utilization Order directing the petitioner to
cultivate his land with paddy, either personally or through any
other person, within a period of 30 days from the date of service
of the notice. I am of opinion that the petitioner has an effective
alternate remedy by way of appeal against Ext.P7 order, as
provided in the Kerala Land Utilization Order. Therefore, without
prejudice to the right of the petitioner to file an appeal against
Ext.P7 order, this writ petition is closed. The interim stay granted
by this Court would continue to be in force for a period of one
month to enable the petitioner to file an appeal and seek interim
orders in that appeal.
The writ petition is disposed of as above.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2