High Court Kerala High Court

M.P.Narayanikutty Amma vs The Revenue Divisional Officer on 25 August, 2009

Kerala High Court
M.P.Narayanikutty Amma vs The Revenue Divisional Officer on 25 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24342 of 2009(K)


1. M.P.NARAYANIKUTTY AMMA,
                      ...  Petitioner

                        Vs



1. THE REVENUE DIVISIONAL OFFICER,
                       ...       Respondent

2. THE VILLAGE OFFICER,

                For Petitioner  :SRI.K.V.GOPINATHAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :25/08/2009

 O R D E R
                                V.GIRI, J.
                  ---------------------------------------------
                    W.P.(C).No.24342 of 2009
                  ---------------------------------------------
              Dated this the 25th day of August, 2009


                               JUDGMENT

The petitioner applied and obtained a building permit for

the construction of a residential building as evidenced by Ext.P1.

She proposed to let access to her property by cutting open a new

road through 30 cents of land lying on the northern side of the

land where she is putting up a building. She was served by

Ext.P3 stop memo issued by the second respondent alleging that

she is filling paddy lands. She sought for getting the same

vacated as per Ext.P4. The petitioner is aggrieved by the delay in

further steps being taken by the first respondent.

2. I heard the learned Government Pleader also.

3. Ext.P5 shows that the first respondent has conducted

a hearing on 23.6.2009. He shall pass final orders in the matter of

Ext.P3 stop memo, after considering the petitioner’s objection

and the issue referred to therein within one month from the date

of receipt of a copy of this judgment. The petitioner shall

produce a copy of the Writ Petition along with the copy of the

judgment before the first respondent for compliance.

The Writ Petition is disposed of as above.

V.GIRI, JUDGE
csl