IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24022 of 2009(W)
1. A. RAMACHANDRAN S/O.MURUKAN,
... Petitioner
Vs
1. THE REVENUE DIVISIONAL OFFICER,
... Respondent
2. THE AGRICULTURAL OFFICER,
3. THE VILLAGE OFFICER,
4. THE STATE OF KERALA REPRESENTED BY
For Petitioner :SRI.RAJESH SIVARAMANKUTTY
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :21/08/2009
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.24022 of 2009
--------------------------
Dated this the 21st August,2009
J U D G M E N T
Petitioner sought for conversion of an extent of 2.22
cents of land for the purpose of putting up a building
therein . His application before the RDO was directed to
be considered, as per Ext.P2 judgment. Thereafter, the 1st
respondent passed Ext.P3 order finding that he does not
find any objection in utilizing the land for the purpose of
construction of building if the same is not included in the
Data Bank mentioned in Rule 4 of Kerala Conservation of
Paddy Land and Wet Land Rules, 2008. Petitioner refers to
Ext.P4 communication issued by the Agricultural Officer,
intimating that no Data Bank has been prepared as
aforementioned.
2. This has again been brought to the notice of the
RDO along with Ext.P5 in which the petitioner has sought
for a permission to convert the land reiterating his
request made earlier in this behalf.
3. Heard learned Government Pleader also.
W.P ( C) No.24022 of 2009
2
4. In the result, the writ petition is disposed of
directing the 1st respondent to consider and pass orders on
Ext.P5 taking note of Ext.P4 within one month from the
date of receipt of a copy of this judgment, after hearing the
petitioner also.
(V.GIRI,JUDGE)
ma
W.P ( C) No.24022 of 2009
3
W.P ( C) No.24022 of 2009
4