High Court Kerala High Court

T.V. Soman vs Revenue Divisional Officer on 5 December, 2008

Kerala High Court
T.V. Soman vs Revenue Divisional Officer on 5 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36026 of 2008(L)


1. T.V. SOMAN, S/O. THODUVAKKARA VASU,
                      ...  Petitioner
2. XAVIER MATHEW, S/O. JOSEPH,

                        Vs



1. REVENUE DIVISIONAL OFFICER,
                       ...       Respondent

2. GEOLOGIST CIVIL STATION,

                For Petitioner  :SRI.M.A.FAYAZ

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :05/12/2008

 O R D E R
                                V. GIRI, J.
                       -------------------------------
                       WP(C).NO. 36026 of 2008
                      ---------------------------------
            Dated this the 5th       day of December, 2008

                                JUDGMENT

Petitioners purchased an extent of 49.55 ares of land in

Kunnathunadu Taluk of Ernakulam District with an intention to put up a

construction therein. Since the land is not in one level, as it requires

removal of earth as part of the leveling of the land, petitioners were

advised to obtain permission from the Revenue Divisional Officer in

this regard. He has submitted Exhibit P3 application before the

Revenue Divisional Officer and similar request before the Geologist

under Exhibit P4. Both these requests are pending and hence the writ

petition.

2. Having heard the learned Government Pleader also, the writ

petition is disposed of directing the 1st respondent to look into Exhibit

P3 in the light of Exhibit P2, obtain necessary report from the Geologist

and pass an order thereon, as early as possible, at any rate, within one

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

V. GIRI, JUDGE.

pmn/

WPC. /2008    2