IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 21248 of 2007(D)
1. BHARATHI BAIMI, AGED 70 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE REVENUE DIVISIONAL OFFICER,
4. THE VAIKOM MUNICIPALITY,
For Petitioner :SRI.T.C.THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :18/07/2007
O R D E R
S. SIRI JAGAN, J.
-------------------------------
W.P.(C)NO.21248 OF 2007
-----------------------------------
DATED THIS THE 18th DAY OF JULY, 2007
JUDGMENT
The petitioner’s allegation in this writ petition is that the 4th
respondent Municipality is filling up lands in violation of the Kerala
Land Utilisation Order. Raising this complaint, the petitioner has filed
Ext.P3 petition before the Revenue Divisional Officer, Pala. Presently,
the petitioner would confine his relief for a direction to the 3rd
respondent, R.D.O to pass orders on Ext.P3 expeditiously.
Having heard the learned counsel for the petitioner and the
learned Government pleader, I dispose of this writ petition directing
the 3rd to pass orders on Ext.P3 as expeditiously as possible, at any
rate, within two months from the date of receipt of a copy of this
judgment after affording an opportunity of being heard to the
petitioner as well as the 4th respondent, Municipality.
S. SIRI JAGAN, JUDGE
Acd