High Court Kerala High Court

Ambady Tourist Enterprises vs Revenue Divisional Officer on 14 October, 2010

Kerala High Court
Ambady Tourist Enterprises vs Revenue Divisional Officer on 14 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31523 of 2010(M)


1. AMBADY TOURIST ENTERPRISES,
                      ...  Petitioner

                        Vs



1. REVENUE DIVISIONAL OFFICER,
                       ...       Respondent

                For Petitioner  :SRI.V.M.KRISHNAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :14/10/2010

 O R D E R
                      ANTONY DOMINIC, J.
                     ================
                 W.P.(C) NO. 31523 OF 2010 (M)
                 =====================

           Dated this the 14th day of October, 2010

                          J U D G M E N T

Petitioner submits that they are developing a Housing

Project in their property having an extent of 25 acres. It is stated

that portion of the land having an extent of 6 acres is proposed to

be retained as a water body and for maintaining the same, they

have to construct a bund. It is stated that, soon after they

commenced the work, a stop memo was issued by the

Kadungallur Grama Panchayat. On receipt of the stop memo,

they filed Ext.P13 before the respondent requesting for

permission to proceed with the work. Orders on Ext.P13 have not

been passed and therefore, the writ petition is filed. As at present,

therefore, what is sought for by the petitioner is a direction to the

respondent to pass orders on Ext.P13.

Having regard to the limited nature of the relief that is

sought for, without expressing anything on the merits of the

contentions raised, the writ petition is disposed of directing the

respondent to consider and pass orders on Ext.P13. This the

respondent shall do, as expeditiously as possible, at any rate

WPC No. 31523/10
:2 :

within two months of production of a copy of this along with a

copy of this writ petition.

ANTONY DOMINIC, JUDGE
Rp