IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 635 of 2008(A)
1. HOLY ANGELS SENIOR SECONDARY SCHOOL,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE DISTRICT COLLECTOR, ALAPPUZHA
3. THE ADDITIONAL TAHSILDAR, KUTTANAD TALUK
For Petitioner :SRI.TPM.IBRAHIM KHAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :07/01/2008
O R D E R
ANTONY DOMINIC, J.
------------------------------------
W.P.(C) 635 of 2008
-------------------------------------
Dated: January 7, 2008
JUDGMENT
By Ext.P4 order issued under the provisions of the Kerala Land
Utilisation Act, the petitioner was directed to restore certain
portions of property which was developed into a school ground.
Ext.P4 order was communicated to the petitioner under cover by
Ext.P3 issued by the 3rd respondent. Aggrieved by Ext.P4 order,
petitioner has filed Ext.P5 revision before the 1st respondent and
that is still pending consideration of the 1st respondent. It is in the
aforesaid background that this writ petition has been filed by the
petitioner for an expeditious disposal of Ext.P5.
2. In view of the fact that Ext.P5 is a statutory revision filed
by the petitioner, I dispose of this writ petition directing that the 1st
respondent shall take up and consider Ext.P5 revision with notice to
the petitioner and as expeditiously as possible, at any rate, within 8
WP(C) 635/2008
Page numbers
weeks of production of a copy of this judgment. In the meantime,
further proceedings pursuant to Exts.P3 and P4 shall stand deferred
until final orders are passed on Ext.P5.
ANTONY DOMINIC, JUDGE
mt/-