Kerala High Court
John Augustine vs Tahsildar on 16 October, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30416 of 2008(U)
1. JOHN AUGUSTINE, S/O.AUGUSTINE,
... Petitioner
Vs
1. TAHSILDAR, TALUK OFFICE,
... Respondent
2. THE REVENUE DIVISIONAL OFFICER,
For Petitioner :SRI.DILIP MOHAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :16/10/2008
O R D E R
V. GIRI, J.
-------------------------------
WP(C).NO. 30416 of 2008
---------------------------------
Dated this the 16th day of October , 2008.
JUDGMENT
The petitioner challenges Ext.P4 order passed by the RDO
under the Land Utilisation Order rejecting permission as sought
for by the petitioner. The said order is appealable under the
provisions of the Land Utilisation Order. The writ petition is
closed without prejudice to the right of the petitioner to file an
appeal. If an appeal is filed before the competent authority
within two weeks from today, it shall be treated as within time.
V. GIRI, JUDGE.
Pmn/ WPC. /2008 2