High Court Kerala High Court

Syni.N.K vs Revenue Divisional Officer on 8 April, 2009

Kerala High Court
Syni.N.K vs Revenue Divisional Officer on 8 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12256 of 2009(B)


1. SYNI.N.K.,
                      ...  Petitioner

                        Vs



1. REVENUE DIVISIONAL OFFICER,
                       ...       Respondent

                For Petitioner  :SRI.A.SUDHI VASUDEVAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :08/04/2009

 O R D E R
                      ANTONY DOMINIC,J.
                 ---------------------
                 W.P.(C).No.12256 OF 2009
               ------------------------
             Dated this the 8th  day of April, 2009.

                          JUDGMENT

Ext.P2 is an application filed by the Petitioner seeking

modification of certain conditions in Ext.P1. He seeks a

direction to consider and pass orders on Ext.P2

If as stated by the petitioner, Ext.P2 has been received

and is pending the respondent shall consider it and pass

orders thereon, as expeditiously as possible and at any rate

within 6 weeks from the date of production of a copy of the

judgment.

Writ Petition is disposed of as above.

(ANTONY DOMINIC)
JUDGE
vi/