IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36226 of 2010(C)
1. SHRI. MUNDAMBRA SHIHAB S/O. MUHAMMED ALI
... Petitioner
2. SHRI. MUNDMBRA SABEEL, S/O. MUHAMMED ALI
Vs
1. GOVERNMENT OF KERALA, REPRESENTED
... Respondent
2. DISTRICT COLLECTOR, MALAPPURAM.
3. REVENUE DIVISIONAL OFFICER,
4. ADDITIONAL TAHSILDAR, ERNAD TALUK,
5. VILLAGE OFFICER, PERAKAMANNA VILLAGE,
For Petitioner :SRI.K.V.PAVITHRAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :06/12/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NOs. 36226 & 36227 OF 2010
==========================
Dated this the 6th day of December, 2010
J U D G M E N T
Land Conservancy proceedings were initiated against the
petitioners ordering their eviction from the lands in their
possession. Their appeals were dismissed and against the
appellate orders, revisions have been filed along with the stay
petitions, copies of which are Exts.P3 and P4 in these writ
petitions. These are pending before the 2nd respondent.
Meanwhile, Ext.P5 orders have been issued for auctioning the
usufructs in the property. It is complaining of the above, the writ
petitions are filed.
2. Admittedly, revisions accompanied by stay petitions
are pending and therefore, at this stage, it is premature to have
issued Ext.P5.
3. Taking note of the above, the writ petitions are
disposed of directing the 2nd respondent to dispose of Ext.P3
revisions with notice to the parties and as expeditiously as
possible, at any rate within 4 weeks of production of a copy of this
judgment. It is directed that until orders are passed in the
WPC No.36226 & 36227/10
:2 :
revisions, further proceedings pursuant to Ext.P5 orders
mentioned above shall be kept in abeyance.
Petitioners shall produce a copy of this judgment along with
a copy of this writ petition before respondents 2 and 4 for
compliance.
ANTONY DOMINIC, JUDGE
Rp