IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28416 of 2010(B)
1. BALAKRISHNAN, AGED 85,
... Petitioner
Vs
1. THE REVENUE DIVISIONAL OFFICER,
... Respondent
2. THE ADDL.TAHSILDAR, MUKUNDAPURAM
3. THE VILLAGE OFFICER,
4. THE DISTRICT COLLECTOR,
5. THE STATE OF KERALA, REP. BY THE
For Petitioner :SRI.G.SREEKUMAR (CHELUR)
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :14/09/2010
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------
W.P.(C) NO.28416 OF 2010(B)
--------------------------------------------------
Dated this the 14th day of September, 2010
J U D G M E N T
According to the petitioner in respect of the property having
an extent of 25 cents situated in Sy. No.226/2 of Pullur Village in
Mukundapuram Taluk, proceedings under the Land Conservancy
Act have been initiated and an order adverse to the petitioner has
been passed. Aggrieved by the above, petitioner has filed Ext.P5
representation which is pending before the 4th respondent. In this
writ petition although the petitioner has raised contentions on the
merits of the whole proceedings, having regard to the pendency
of Ext.P5 representation all that is required is to direct the 4th
respondent to consider and pass appropriate orders on Ext.P5.
This shall be done by the 4th respondent as expeditiously as
possible and at any rate within 8 weeks from the date of
production of a copy of the judgment. In the meanwhile, it is
directed that status quo as on date in so far as the possession of
the property in question shall be maintained.
Petitioner shall produce a copy of the judgment along with
copy of the writ petition before the respondents 3 and 4 for
compliance.
(ANTONY DOMINIC)
JUDGE
vi/
WPC.No. 28416/2010
:2 :