High Court Kerala High Court

Ashif Kandath vs The Revenue Divisional Officer on 4 August, 2009

Kerala High Court
Ashif Kandath vs The Revenue Divisional Officer on 4 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10797 of 2009(T)


1. ASHIF KANDATH, S/O.ALAVI HAJI,
                      ...  Petitioner

                        Vs



1. THE REVENUE DIVISIONAL OFFICER,
                       ...       Respondent

2. THE VILLAGE OFFICER,

                For Petitioner  :SMT.SANGEETHA LAKSHMANA

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :04/08/2009

 O R D E R
                         V.GIRI, J.
           ----------------------------------------
                 W.P.(C).No.10797 of 2009
           ----------------------------------------
           Dated this the 4th day of August, 2009.


                        JUDGMENT

The petitioner challenges Ext.P12 order passed

by the Revenue Divisional Officer under the Kerala Land

Utilisation Order.

2. As rightly pointed out by the learned

Government Pleader, the order is appealable under

Clause 11 of the Land Utilisation Order.

3. Accordingly, if the petitioner files an appeal

within three weeks from today, it shall be treated as filed

within time. The appellate authority shall proceed to

dispose of the same in accordance with law, within three

months thereafter.

Writ petition is disposed of as above.

Sd/-

(V.GIRI)
JUDGE
sk/
//true copy//