IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2041 of 2009(R)
1. AISHA, W/O. RAJEEV,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE REVENUE DIVISIONAL OFFICER,
For Petitioner :SRI.BINOY VASUDEVAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :20/01/2009
O R D E R
ANTONY DOMINIC, J.
==============
W.P.(C) NO. 2041 OF 2009 (R)
====================
Dated this the 20th day of January, 2009
J U D G M E N T
Petitioner submits that by Ext.P2 dated 27/1/2006, she sought
permission of the 1st respondent to convert certain property. According to
her, on Ext.P2, the 1st respondent has obtained reports evidenced by Exts.
P3 to P5. It is complained that despite all this, final orders have not been
passed. Complaining of this, the writ petition is filed.
2. If as stated by the petitioner, Ext.P2 application has been
received and is pending, the 1st respondent shall pass orders thereon in
the light of the judgment of this Court reported in Jayakrishnan v.
District Collector and others (2008(4) KHC 514). Orders on Ext.P2
shall be passed, as expeditiously as possible, at any rate, within 4 weeks
of production of a copy of this judgment.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp