IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36886 of 2010(I)
1. JACAOB POTHEN,AGED 52 YEARS,
... Petitioner
Vs
1. THE LAND REVENUE COMMISISONER,
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE REVENUE DIVISIONAL OFFICER,
For Petitioner :SRI.CHERIAN GEE VARGHESE
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :10/12/2010
O R D E R
ANTONY DOMINIC, J.
```````````````````````````````````````````````````````
W.P.(C) No. 36886 of 2010 I
```````````````````````````````````````````````````````
Dated this the 10th day of December, 2010
J U D G M E N T
Against Ext.P11 order passed by the second
respondent exercising his powers under the Kerala Land
Utilisation Order, petitioner has filed Ext.P12 appeal before
the first respondent. That appeal is pending and in the
meanwhile, petitioner apprehends coercive action based on
Ext.P11 order. It is complaining of the above, this writ petition
has been filed.
2. Having regard to the pendency of Ext.P12 appeal
before the first respondent, at this stage, it is only appropriate
that the first respondent shall maintain status quo in the
matter. Therefore, I dispose of this writ petition, directing that
the first respondent shall consider Ext.P12 appeal with notice
to the petitioner and as expeditiously as possible, at any rate,
within eight weeks from the date of production of a copy of
this judgment. In the meanwhile, further proceedings
W.P.(C) No.36886/10
: 2 :
pursuant to Ext.P11 will be kept in abeyance.
Petitioner shall produce a copy of this judgment and writ
petition before respondents 1 and 2 for compliance.
Sd/-
(ANTONY DOMINIC, JUDGE)
aks
// True Copy //
P.A. To Judge