High Court Kerala High Court

Preetha.A vs The Revenue Divisional Officer on 25 August, 2009

Kerala High Court
Preetha.A vs The Revenue Divisional Officer on 25 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24477 of 2009(D)


1. PREETHA.A, W/O.SURESH
                      ...  Petitioner

                        Vs



1. THE REVENUE DIVISIONAL OFFICER,PALAKKAD
                       ...       Respondent

                For Petitioner  :SRI.BINOY VASUDEVAN

                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.24477 of 2009
                  ---------------------------------------------
             Dated this the 25th day of August, 2009



                               JUDGMENT

The petitioner is aggrieved by the alleged delay in a

decision being taken by the respondent on her Ext.P2 application

for permission to convert 9.5 cents of land, under the Land

Utilisation Order, for putting up a construction.

2. I have heard the learned Government Pleader also.

The respondent shall consider Ext.P2 application and take a

decision thereon in accordance with law within three months

from the date of receipt of a copy of this judgment.

The writ petition is disposed of as above.

V.GIRI, JUDGE
csl