IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37909 of 2008(K)
1. JOLLY BABY, S/O.BABY,
... Petitioner
Vs
1. THE REVENUE DIVISIONAL OFFICER,
... Respondent
2. THE PRINCIPAL, AGRICULTURAL OFFICER,
For Petitioner :SRI.V.M.KURIAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :06/01/2009
O R D E R
ANTONY DOMINIC, J.
==============
W.P.(C) NO. 37909 OF 2008 (K)
====================
Dated this the 6th day of January, 2009
J U D G M E N T
The grievance of the petitioner is regarding the delay on the part of
the 1st respondent in considering Ext.P5 application made by him seeking
permission for conversion. Now that the petitioner has made Ext.P5 as
stated above, it is obligatory on the part of the 1st respondent to consider
the same. This the 1st respondent shall do, in the light of the judgment of
this court in Jayakrishnan v. District collector and Others (2008(4)
KHC 514). It is directed that the petitioner shall produce a copy of this
judgment along with a copy of this writ petition and the judgment referred
to above before the 1st respondent, who shall pass orders in the matter as
above, at any rate within 6 weeks of production of a copy of this
judgment.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp