High Court Kerala High Court

Markose P.V. vs The District Collector on 22 January, 2009

Kerala High Court
Markose P.V. vs The District Collector on 22 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27714 of 2007(Y)


1. MARKOSE P.V., S/O VARGHESE,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. REVENUE DIVISIONAL OFFICER,

3. TAHASILDAR, TALUK OFFICE,

                For Petitioner  :SRI.DENIZEN KOMATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :22/01/2009

 O R D E R
                          ANTONY DOMINIC, J.
                          ==============
                     W.P.(C) NO. 27714 OF 2007 (Y)
                    ====================

               Dated this the 22nd day of January, 2009

                              J U D G M E N T

The petitioner’s grievance is regarding the land value fixed in Ext.P1

assignment order passed by the 3rd respondent. It is seen that aggrieved

by this, the petitioner has already approached the 2nd respondent by filing

Ext.P8.

2. Taking into account the pendency of Ext.P8 appeal filed by the

petitioner, the 2nd respondent is directed to consider Ext.P8 with notice to

the petitioner and pass orders thereon. This shall be done, as expeditiously

as possible, at any rate within 8 weeks of production of a copy of this

judgment.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp