High Court Kerala High Court

Nihar Bhanu vs The Revenue Divisional Officer on 13 February, 2008

Kerala High Court
Nihar Bhanu vs The Revenue Divisional Officer on 13 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 5116 of 2008(H)


1. NIHAR BHANU, W/O. SHAJAHAN,
                      ...  Petitioner

                        Vs



1. THE REVENUE DIVISIONAL OFFICER,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.H.BADARUDDIN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :13/02/2008

 O R D E R
                             ANTONY DOMINIC, J.



                   = = = = = = = = = = = = = = = =

                       W.P.(C) No.  5116  OF  2008 H

                   = = = = = = = = = = = = = = = =



                   Dated this the  13 th  February, 2008



                                J U D G M E N T

Ext. P4 is an application made by the petitioner invoking the

provisions under the Kerala Land Utilisation Order and seeking the

orders of the 1st respondent for conversion of the land mentioned

therein. Petitioner submits that orders have not been passed on

Ext. P4 and it is complaining of delay in considering the said

application this writ petition has been filed. If as a matter of fact,

Ext. P4 has been received and is pending before the 1st respondent,

the 1st respondent should have considered the same and passed

orders thereon. This having not been done I direct that if Ext. P4 is

still pending consideration of the 1st respondent, orders shall be

passed with notice to the petitioner and this shall be done as

expeditiously as possible, at any rate within 6 weeks of production

of a copy of this judgment.

Writ petition is disposed of as above.

ANTONY DOMINIC

JUDGE

jan/-