IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22380 of 2010(V)
1. JOSE PAULOSE,AGED 47 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REP.BY CHIEF SECRETARY
... Respondent
2. THE DISTRICT COLLECTOR, COLLECTORATE,
3. SAITHU MUHAMMAD KUNJU, AGED 50,
4. HAMSA S/O.MEERAN, AGED 48,
For Petitioner :SRI.K.RAMACHANDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :19/07/2010
O R D E R
S. SIRI JAGAN, J.
------------------------------
W.P.(C) No.22380 OF 2010
-------------------------------
Dated this the 19th day of July, 2010
J U D G M E N T
Against the action of respondents 3 and 4 in converting land
in violation of the Kerala Conservation of Paddy Land and Wet
Land Act, the petitioner has filed Ext.P5 petition before the
second respondent. The petitioner seeks a direction to the
second respondent to consider and pass orders on Ext.P5
expeditiously.
2. I have heard the learned Government Pleader also. In
the nature of the order I propose to pass I do not think it
necessary to issue notice to respondents 3 and 4 at this juncture.
Having heard the learned Government Pleader, I dispose of
this writ petition with a direction to the second respondent to
consider and pass orders on Ext.P5, after affording an
opportunity of being heard to the petitioner as well as
W.P.(c)No.22380/10 2
respondents 3 and 4 as expeditiously as possible, at any rate,
within a period of two months from the date of receipt of a
copy of this judgment.
S. SIRI JAGAN, JUDGE
acd
W.P.(c)No.22380/10 3