IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19791 of 2009(T)
1. PRABHAKARAN PILLAI,
... Petitioner
Vs
1. THE REVENUE DIVISIONAL OFFICER,
... Respondent
2. THE TAHSILDAR,
For Petitioner :SRI.ALEXANDER GEORGE
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :15/07/2009
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.19791 of 2009
--------------------------
Dated this the 15th July,2009
J U D G M E N T
Petitioner is aggrieved by Ext.P7 order passed by the
Revenue Divisional Officer requiring him to remove all
the earth deposited in his property. Petitioner challenges
Exhibit-P7 on several grounds including the ground that
it is without jurisdiction and at any rate , it is violative of
the principles of natural justice in as much as that the
petitioner was not heard before Exhibit-P7 order was
passed. It is further contended that the land had been
converted as dry land more than 20 years ago. An order
in the nature of Exhibit-P7 should be passed only after
notice to the concerned persons and after hearing them.
Leaving other contentions open, I direct the Revenue
Divisional Officer to treat Exhibit-P7 as a show cause
notice. Petitioner will be entitled to file objections thereto
within four weeks from the date of receipt of a copy of this
judgment. Thereafter a hearing shall be convened and a
W.P ( C) No.19791 of 2009
2
reasoned order may be passed by the RDO, including on
the question as to whether he has jurisdiction to pass an
order under the Kerala Conservation of Paddy Land and
Wet Land Act 2008 and in the course of the same, he may
also consider whether he has jurisdiction to pass an order
under the Kerala Land Utilisation Order. Obviously, since
Ext.P7 is directed to be treated only as a show cause notice,
coercive proceedings shall not be taken except after final
orders are passed by the Revenue Divisional Officer. This
shall be done within four months from the date of receipt
of a copy of this judgment.
Writ petition is disposed of as above.
(V.GIRI,JUDGE)
ma
W.P ( C) No.19791 of 2009
3
W.P ( C) No.19791 of 2009
4