High Court Kerala High Court

Anish Thomas vs District Collector on 22 February, 2007

Kerala High Court
Anish Thomas vs District Collector on 22 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 5903 of 2007(C)


1. ANISH THOMAS, AGED 46 YEARS,
                      ...  Petitioner

                        Vs



1. DISTRICT COLLECTOR,
                       ...       Respondent

2. GEOLOGIST, DEPARTMENT OF MINING AND

3. REVENUE DIVISIONAL OFFICER,

4. TAHSILDAR, THIRUVALLA.

5. VILLAGE OFFICER, ERAVIPEROOR.

6. SECRETARY, ERAVIPEROOR GRAMA

                For Petitioner  :SRI.R.SANTHOSH BABU

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :22/02/2007

 O R D E R
                 THOTTATHIL B.RADHAKRISHNAN, J

                         -------------------------------------------

                           W.P(C).No.5903 OF 2007

                        -------------------------------------------

                 Dated this the 22nd day of February, 2007




                                    JUDGMENT

In view of the fact that the petitioner has made Ext.P9

representation to the Revenue Divisional Officer, Thiruvalla

showing cause as to why Ext.P8 order against him shall be

revoked, if the petitioner produces a copy of this judgment, the

Revenue Divisional Officer will expedite considering Ext.P9 and

take a final decision thereon within a period of three weeks

therefrom.

The writ petition is disposed of with the above direction.

THOTTATHIL B.RADHAKRISHNAN

Judge

kkb.