IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10797 of 2009(T)
1. ASHIF KANDATH, S/O.ALAVI HAJI,
... Petitioner
Vs
1. THE REVENUE DIVISIONAL OFFICER,
... Respondent
2. THE VILLAGE OFFICER,
For Petitioner :SMT.SANGEETHA LAKSHMANA
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :04/08/2009
O R D E R
V.GIRI, J.
----------------------------------------
W.P.(C).No.10797 of 2009
----------------------------------------
Dated this the 4th day of August, 2009.
JUDGMENT
The petitioner challenges Ext.P12 order passed
by the Revenue Divisional Officer under the Kerala Land
Utilisation Order.
2. As rightly pointed out by the learned
Government Pleader, the order is appealable under
Clause 11 of the Land Utilisation Order.
3. Accordingly, if the petitioner files an appeal
within three weeks from today, it shall be treated as filed
within time. The appellate authority shall proceed to
dispose of the same in accordance with law, within three
months thereafter.
Writ petition is disposed of as above.
Sd/-
(V.GIRI)
JUDGE
sk/
//true copy//