High Court Kerala High Court

C.K.Moidu vs Revenue Divisional Officer on 2 April, 2009

Kerala High Court
C.K.Moidu vs Revenue Divisional Officer on 2 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8222 of 2009(W)


1. C.K.MOIDU S/O. AAMMAD,
                      ...  Petitioner

                        Vs



1. REVENUE DIVISIONAL OFFICER,
                       ...       Respondent

2. VILLAGE OFFICER,

                For Petitioner  :SRI.ZUBAIR PULIKKOOL

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :02/04/2009

 O R D E R
                    ANTONY DOMINIC,J.
                ---------------------
                 W.P.(C).No.8222 OF 2009
             ------------------------
            Dated this the 2nd day of April, 2009.

                          JUDGMENT

Challenge in this writ petition is against Ext.P2, a

notice issued to the petitioner under the Kerala Land

Conservancy Act. Grievance raised is that Ext.P2 was not

preceded by a show cause notice or hearing.

2. Learned Government Pleader has obtained

instructions in the matter and the position canvassed by

the petitioner is confirmed.

3. Therefore, it is directed that Ext.P2 will be treated

as a show cause notice and within two weeks from today,

the petitioner shall file objections to Ext.P2 before the first

respondent, in which case the first respondent will consider

Ext.P2 in the light of the objections raised and pass fresh

orders in the matter.

WP(c).No.8222/09 /2/

It is directed that in the meanwhile no further action

pursuant to Ext.P2 will be taken.

Petitioner shall produce a copy of the judgment before

the first respondent for compliance.





                                      (ANTONY DOMINIC)
                                              JUDGE
vi/

WP(c).No.8222/09    /2/