High Court Kerala High Court

Biju vs Revenue Divisional Officer on 23 January, 2008

Kerala High Court
Biju vs Revenue Divisional Officer on 23 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2713 of 2008(W)


1. BIJU, S/O. RAJAPPAN PILLAI,
                      ...  Petitioner

                        Vs



1. REVENUE DIVISIONAL OFFICER, KOLLAM.
                       ...       Respondent

2. TAHSILDAR, KARUNAGAPPALLY TALUK.

3. VILLAGE OFFICER,

                For Petitioner  :SRI.G.BENO

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :23/01/2008

 O R D E R
                           ANTONY DOMINIC, J.
              ------------------------------------
                          W.P.(C) 2713 of 2008
              -------------------------------------
                         Dated: January 23, 2008

                                JUDGMENT

The only relief that is sought by the writ petitioner is for an order

directing the 1st respondent to consider and pass orders on Ext.P4

application made by him seeking permission for reclaiming 13 cents of

land in R.S.No.31/12 of Ochira village.

2. If Ext.P4 is pending as claimed by the petitioner, the 1st

respondent shall take it up, consider and pass appropriate orders

thereon as expeditiously as possible, at any rate, within eight weeks of

production of a copy of this judgment.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE

mt/-