IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 13437 of 2002(Y)
1. A.A.ABDUL MAJEED S/O.ABDUL KHADAR,
... Petitioner
2. C.S.IKKORUKUTY,CHEROTAI HOUSE,
Vs
1. DISTRICT COLLECTOR,CIVIL STATION,
... Respondent
2. R.D.O.,THRISSUR DISTRICT
3. TAHSILDAR,MUKUNDAPURAM TALUK,
4. VILLAGE OFFICER,PUTHENCHIRA P.O.,
5. THE EXECUTIVE OFFICER,PUTHENCHIRA
6. CIRCLE INSPECTOR OF POLICE,
7. T.K.AZEEZ S/O.KUNJU MOHAMMED,
8. SUHARA W/O.T.K.AZEEZ,THANATHU PARAMBIL
9. T.A.KASIM,THANATHU PARAMBIL HOUSE,
10. T.K.SALEEM,THOTTATHIL HOUSE,KUNNATHERI,
For Petitioner :SRI.JESWIN P.VARGHESE
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :26/11/2008
O R D E R
S.SIRI JAGAN, J.
==================
O.P.No. 13437 of 2002
==================
Dated this the 26th day of November, 2008
J U D G M E N T
In this original petition the petitioners are aggrieved by the
action of respondents 7 to 10 in filling up certain lands belonging
to respondents 7 and 10 against the provisions of the Kerala
Land Utilisation Order. In respect of the very same land the 9th
respondent had filed O.P.No. 16017/2002 challenging the
proceedings initiated by the RDO. In that original petition I had
directed that the RDO shall continue the proceedings as initiated
by him and take it to its logical conclusion as per the Kerala Land
Utilization Order. In view of the same, no separate orders are
necessary in this original petition except to direct the RDO to
hear the petitioners herein also while disposing of the matter as
directed in that judgment.
The original petition is disposed of as above.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2
S.SIRI JAGAN, J.
================
O.P.No. 13437 of 2002-Y
================
J U D G M E N T
26th November, 2008
3