IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30449 of 2010(E)
1. A.A.XAVIER,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE REVENUE DIVISIONAL OFFICER,
3. THE TAHSILDAR,
4. THE VILLAGE OFFICER,
5. A.A.ALEX, S/O.APPU,
6. JOSE PHELIX, S/O.A.A.PHELIX,
For Petitioner :SRI.BABU JOSEPH KURUVATHAZHA
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :05/10/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 30449 OF 2010 (E)
=====================
Dated this the 5th day of October, 2010
J U D G M E N T
The prayer sought is for an expeditious consideration of
Ext.P2, a complaint alleging violation of the provisions contained
in Act 28 of 2008.
2. Having regard to the nature of the allegations levelled
and without expressing anything on the merits, it is directed that
the 2nd respondent shall consider Ext.P2. It is made clear that any
such action shall be only with notice to the parties and this shall
be done, as expeditiously as possible, at any rate within 6weeks
of production of a copy of this judgment along with a copy of this
writ petition.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp