High Court Kerala High Court

Adv.P.K.Faizal vs District Collector on 24 July, 2007

Kerala High Court
Adv.P.K.Faizal vs District Collector on 24 July, 2007
       

  

  

 
 
  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