IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18893 of 2010(J)
1. G.THULASEEHARAN, KAROOR VALIYA
... Petitioner
2. SANTHAKUMARI, W/O.THULASEEDHARAN,
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DISTRICT COLLECTOR, KOLLAM-691001.
3. THE REVENUE DIVISIONAL OFFICER,
4. THE ADDL.TAHSILDAR, TALUK OFFICE,
5. THE VILLAGE OFFICER, VILLAGE OFFICE,
6. THE AGRICULTURAL OFFICER, KRISHI
For Petitioner :SRI.M.V.THAMBAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :17/06/2010
O R D E R
S. SIRI JAGAN, J
--------------------
W.P.(c).No.18893 of 2010
----------------------------------------
Dated this the 17th day of June, 2010
J U D G M E N T
Petitioners are aggrieved by Ext.P6 order of the District
Collector rejecting the petitioner’s application for permission to
reclaim certain wet land belonging to the petitioner. Against that
order, petitioners have filed Ext.P7 revision before the first
respondent under section 28 of the Kerala Conservation of Paddy
Land and Wetland Act 2008. petitioners’ grievance in this writ
petition is that Ext. P7 revision is not being attended to by the
first respondent.
I have heard the learned government pleader also. In the
facts and circumstances of the case, I dispose of this writ petition
with a direction to the first respondent to consider and pass
orders on Ext.P7 revision as expeditiously as possible at any rate
within three months from the date of receipt of a copy of this
judgment.
S. SIRI JAGAN, JUDGE.
Sou.