IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15149 of 2008(C)
1. SARIN & SARIN INVESTMENTS PVT.LTD.
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE TAHSILDAR, TALUK OFFICE, PARAVUR
3. THE VILLAGE OFFICER, ALANGAD.
For Petitioner :SRI.K.P.DANDAPANI (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :09/06/2008
O R D E R
S.SIRI JAGAN, J
= = = = = = = = = = = = = = = =
W.P.(C).No. 15149 OF 2008
= = = = = = = = = = = = =
Dated this the 9th day of June, 2008.
J U D G M E N T
The petitioner challenges Ext.P3 order of the 2nd respondent
by which the mutation effected in respect of the properties
mentioned in Ext.P3 order has been temporarily suspended. Inter-
alia, the petitioner contends that Ext.P3 has been issued without
affording an opportunity of being heard to the petitioner.
2. The learned Government Pleader submits that the 2nd
respondent is prepared to pass fresh orders, after affording an
opportunity of being heard to the petitioner. Accordingly, this writ
petition is disposed of with the following directions:
Ext.P3 would be treated as a show cause notice. 2nd
respondent shall afford an opportunity of being heard to the
petitioner, which shall include an opportunity to adduce evidence
also and pass fresh orders in accordance with law. Till orders are
so passed, the petitioner shall maintain status quo in respect of
the properties mentioned in Ext.P3.
S.SIRI JAGAN, JUDGE
bkn/-