IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8992 of 2009(T)
1. C.KRISHNAPRASAD, S/O. V.P.RADHAKRISHNAN,
... Petitioner
Vs
1. THE REVENUE DIVISIONAL OFFICER,
... Respondent
For Petitioner :SRI.BINOY VASUDEVAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :20/03/2009
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 8992 OF 2009 (T)
=====================
Dated this the 20th day of March, 2009
J U D G M E N T
Ext.P2 is an application made by the petitioner to the
respondent seeking permission for conversion of the land in
terms of the provisions contained in the Kerala Land Utilization
order. Orders have not been passed on Ext.P2 and therefore this
writ petition is filed.
Taking into account the case of the petitioner regarding the
pendency of Ext.P2, I dispose of this writ petition directing the
respondent to consider and pass orders on Ext.P2 in the light of
the law as laid down by this Court in Jayakrishnan v. District
Collector and others (2008(4) KHC 514). Orders shall be
passed as expeditiously as possible, at any rate within 8 weeks of
production of a copy of this judgment.
ANTONY DOMINIC, JUDGE
Rp