High Court Kerala High Court

Danny Thomas vs The State Of Kerala on 11 November, 2010

Kerala High Court
Danny Thomas vs The State Of Kerala on 11 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34055 of 2010(F)


1. DANNY THOMAS, S/O. P.V.THOMAS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE REVENUE DIVISIONAL OFFICER,

                For Petitioner  :SRI.SAIGI JACOB PALATTY

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :11/11/2010

 O R D E R
                        ANTONY DOMINIC, J.
                    ================
                W.P.(C) NO. 34055 OF 2010 (F)
                =====================

         Dated this the 11th day of November, 2010

                          J U D G M E N T

Ext.P3 is an application made by the petitioner before the

2nd respondent seeking orders under the provisions of the Kerala

Land Utilization Act, 1967. It is complaining of delay in passing

orders on the application, the writ petition is filed.

2. Having regard to the case of the petitioner regarding

the pendency of Ext.P3 application, it is directed that the 2nd

respondent will pass orders on the application, at any rate, within

8 weeks of production of a copy of this judgment along with a

copy of this writ petition.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp