IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33715 of 2010(L)
1. HIMA DANNY, W/O. DANNY THOMAS,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE REVENUE DIVISIONAL OFFICER,
For Petitioner :SRI.SAIGI JACOB PALATTY
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :09/11/2010
O R D E R
ANTONY DOMINIC, J.
```````````````````````````````````````````````````````
W.P.(C) No. 33715 of 2010 L
```````````````````````````````````````````````````````
Dated this the 9th day of November, 2010
J U D G M E N T
Prayer in the writ petition is for a direction to the
second respondent to consider Ext.P4, an application
submitted by the petitioner under the provisions of the Kerala
Land Utilisation Order.
2. Having regard to the pendency of the said
application, without expressing anything on the merits of the
contentions raised, writ petition is disposed of, directing the
second respondent to consider and pass orders on Ext.P4
application. This shall be done, as expeditiously as possible,
at any rate, within eight weeks from the date of production of
a copy of this judgment.
Petitioner to produce a copy of this judgment and writ
petition before the second respondent for compliance.
Sd/-
(ANTONY DOMINIC, JUDGE)
aks