High Court Kerala High Court

Balakrishnan vs The Revenue Divisional Officer on 14 September, 2010

Kerala High Court
Balakrishnan vs The Revenue Divisional Officer on 14 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28416 of 2010(B)


1. BALAKRISHNAN, AGED 85,
                      ...  Petitioner

                        Vs



1. THE REVENUE DIVISIONAL OFFICER,
                       ...       Respondent

2. THE ADDL.TAHSILDAR, MUKUNDAPURAM

3. THE VILLAGE OFFICER,

4. THE DISTRICT COLLECTOR,

5. THE STATE OF KERALA, REP. BY THE

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :14/09/2010

 O R D E R
                       ANTONY DOMINIC, J.
              --------------------------------------------------
                 W.P.(C) NO.28416 OF 2010(B)
              --------------------------------------------------
         Dated this the 14th day of September, 2010

                           J U D G M E N T

According to the petitioner in respect of the property having

an extent of 25 cents situated in Sy. No.226/2 of Pullur Village in

Mukundapuram Taluk, proceedings under the Land Conservancy

Act have been initiated and an order adverse to the petitioner has

been passed. Aggrieved by the above, petitioner has filed Ext.P5

representation which is pending before the 4th respondent. In this

writ petition although the petitioner has raised contentions on the

merits of the whole proceedings, having regard to the pendency

of Ext.P5 representation all that is required is to direct the 4th

respondent to consider and pass appropriate orders on Ext.P5.

This shall be done by the 4th respondent as expeditiously as

possible and at any rate within 8 weeks from the date of

production of a copy of the judgment. In the meanwhile, it is

directed that status quo as on date in so far as the possession of

the property in question shall be maintained.

Petitioner shall produce a copy of the judgment along with

copy of the writ petition before the respondents 3 and 4 for

compliance.

(ANTONY DOMINIC)
JUDGE
vi/

WPC.No. 28416/2010
:2 :