IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25989 of 2003(R)
1. SAJ FLIGHT SERVICES (P) LTD.,
... Petitioner
Vs
1. THE TAHSILDAR,
... Respondent
2. THE VILLAGE OFFICER,
For Petitioner :SRI.K.P.DANDAPANI (SR.)
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :05/06/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.25989 of 2003
---------------------------------
Dated, this the 5th day of June, 2009
J U D G M E N T
Challenge in the writ petition is against Ext.P18, a prohibitory
order issued by the 1st respondent.
2. On instructions, the learned Government Pleader submits
that the file concerning Ext.P18 has been transferred to the RDO,
Devikulam, and that the said Officer has heard the petitioner and
that orders have not been pronounced so far. However, the learned
senior counsel for the petitioner submits that a full hearing has not
been given to the petitioner so far.
3. Taking into account the fact that the proceedings
pursuant to Ext.P18, according to the learned Government Pleader
himself, is still pending before the RDO, Devikulam, I feel the writ
petition can be disposed of with appropriate directions protecting
the interest of both sides.
4. Accordingly, I dispose of the writ petition with the
following directions:-
WP(C) No.25989/2003
-2-
(1) That the RDO, Devilulam, to whom the file pertaining to
Ext.P18 stands transferred, will issue notice to the petitioner and
the 1st respondent, hear them afresh and thereafter pass orders on
Ext.P18.
(2) It is directed that in the meanwhile all further proceedings
pursuant to Ext.P18 will stand stayed.
The contentions of both sides are left open.
The writ petition petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg