High Court Kerala High Court

G.Thulaseeharan vs State Of Kerala on 17 June, 2010

Kerala High Court
G.Thulaseeharan vs State Of Kerala on 17 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18893 of 2010(J)


1. G.THULASEEHARAN, KAROOR VALIYA
                      ...  Petitioner
2. SANTHAKUMARI, W/O.THULASEEDHARAN,

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE DISTRICT COLLECTOR, KOLLAM-691001.

3. THE REVENUE DIVISIONAL OFFICER,

4. THE ADDL.TAHSILDAR, TALUK OFFICE,

5. THE VILLAGE OFFICER, VILLAGE OFFICE,

6. THE AGRICULTURAL OFFICER, KRISHI

                For Petitioner  :SRI.M.V.THAMBAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :17/06/2010

 O R D E R
                           S. SIRI JAGAN, J
                            --------------------
                      W.P.(c).No.18893 of 2010
                    ----------------------------------------
                Dated this the 17th day of June, 2010

                           J U D G M E N T

Petitioners are aggrieved by Ext.P6 order of the District

Collector rejecting the petitioner’s application for permission to

reclaim certain wet land belonging to the petitioner. Against that

order, petitioners have filed Ext.P7 revision before the first

respondent under section 28 of the Kerala Conservation of Paddy

Land and Wetland Act 2008. petitioners’ grievance in this writ

petition is that Ext. P7 revision is not being attended to by the

first respondent.

I have heard the learned government pleader also. In the

facts and circumstances of the case, I dispose of this writ petition

with a direction to the first respondent to consider and pass

orders on Ext.P7 revision as expeditiously as possible at any rate

within three months from the date of receipt of a copy of this

judgment.

S. SIRI JAGAN, JUDGE.

Sou.