IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17327 of 2010(M)
1. ISLAMIC CULTURAL ASSOCIATION,
... Petitioner
Vs
1. DISTRICT COLLECTOR,
... Respondent
2. VILLAGE OFFICER,
3. ADDITIONAL TAHSILDAR,
4. STATE OF KERALA, REPRESENTED
For Petitioner :SRI.VIVEK VARGHESE P.J.
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :04/06/2010
O R D E R
S. SIRI JAGAN, J.
- - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No. 17327 of 2010
- - - - - - - - - - - - - - - - - - - - - - -
Dated this the 4th day of June, 2010
J U D G M E N T
The petitioner is aggrieved by Ext.P8 communication of
the 3rd respondent whereby, the petitioner has been
directed to stop alleged activities of conversion of land in
violation of the Kerala Conservation of Paddy Land and Wet
Land Act, 2008. According to the petitioner, the land does
not come within the purview of the said Act and the 3rd
respondent has no jurisdiction to issue Ext.P8 order.
2. I have heard the learned Government Pleader
also. As is clear from Ext.P8, there is an allegation against
the petitioner that he is attempting to convert his land in
violation of the Act. That being so, the authority under the
Act should pass final orders pursuant to Ext.P8. In the
above circumstances, the writ petition is disposed of with
the following directions:
W.P.(C)No. 17327 of 2010
-2-
The 1st respondent shall take further
proceedings pursuant to Ext.P8 and pass final
orders after affording an opportunity of being
heard to the petitioner as expeditiously as
possible, at any rate within a period of one month
from the date of receipt of a copy of this
judgment.
S. SIRI JAGAN
JUDGE
shg/