IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19587 of 2009(P)
1. RAMA VARMA CLUB, CLUB ROAD,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE TAHSILDAR,
For Petitioner :SRI.T.KRISHNAN UNNI (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :14/07/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
W.P.(C).No.19587 of 2009-P
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 14th day of July, 2009.
JUDGMENT
The petitioner challenges Ext.P1 notice issued
under the Land Conservancy Act. The said statute
provides a multi-level decision making process,
including statutory appeals, revisions etc. It is
unnecessary for this Court to interfere with that
notice.
However, having regard to the totality of the
facts and circumstances, there is no reason why
the petitioner shall not have at least a month’s
time to file detailed objections to Ext.P1 notice
after perusing the relevant documents.
Accordingly, it is ordered that the time granted
for placing objections to Ext.P1 notice will be
one month from today. It is further clarified
that the petitioner will be heard in relation to
WP(C)19587/09 -: 2 :-
any further action on the basis of the impugned
Ext.P1 notice. All other issues are left open. The
writ petition is ordered accordingly.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE.
Sha/160709