IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 16111 of 2007(R)
1. ADV.P.K.FAIZAL, S/O.MOIDEEN.P.K.,
... Petitioner
Vs
1. DISTRICT COLLECTOR,
... Respondent
2. REVENUE DIVISIONAL OFFICER,
3. DEPUTY TAHSILDAR,
4. VILLAGE OFFICER, KUZHIMANNA VILLAGE,
5. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.M.R.ARUN KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :24/07/2007
O R D E R
S. SIRI JAGAN, J.
----------------------------------
W.P.(C)NO.16111 OF 2007
--------------------------------------
DATED THIS THE 24th DAY OF JULY, 2007
JUDGMENT
The petitioner claims to be the Secretary of Indian Union Muslim
League Committee, Neeruttickal Unit in Malappuram District. The
Committee wants to construct a committee office in 2.02 cents of
property purchased by the Committee. However, by Ext.P9 order the
construction has been stopped on the ground that the petitioner has
violated the conditions of the permit issued under the Kerala Land
Utilisation Order. The petitioner has filed Ext.P10 before the 1st
respondent in this respect. The petitioner seeks a direction to the 1st
respondent to consider and pass appropriate orders on Ext.P10 in the
light of Exts.P7 and P8.
2. I have heard the learned Government pleader also. In the
facts and circumstances of the case, there would be a direction to the
1st respondent to consider and pass appropriate orders on Ext.P10 as
expeditiously as possible, at any rate, within two months from the date
of receipt of a copy of this judgment. The petitioner shall be afforded
an opportunity of being heard also. It would be open to the petitioner
to rely on Exts.P7 and P8 or any other document, which according to
W.P.(c)No.16111/07 2
the petitioner is favourable to him.
The writ petition is disposed of as above.
S. SIRI JAGAN, JUDGE
Acd