IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13118 of 2010(L)
1. JAIRAJ PROJECTS PVT.LTD.,
... Petitioner
2. JAIRAJ, S/O.DAMODARAN,
Vs
1. THE SUB COLLECTOR,
... Respondent
2. THE VILLAGE OFFICER,
For Petitioner :SRI.V.CHITAMBARESH (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :03/06/2010
O R D E R
S. SIRI JAGAN, J.
------------------------------
W.P.(C) No.13118 OF 2010
-------------------------------
Dated this the 3rd day of JUNE, 2010
J U D G M E N T
The petitioners are aggrieved by Ext.P7 stop memo whereby
the Village Officer, Kakkanad has directed the petitioners to stop
all construction activities in the petitioners’ property mentioned
therein alleged to be on the basis of a telephonic direction from
the Revenue Divisional Officer, Fort Kochi. Subsequently, Ext.P8
prohibitory order has also been passed by the RDO in respect of
the same. The petitioners are challenging that order also.
2. I am of opinion that since Exts.P7 and P8 are in the
nature of interim orders, the first respondent is bound to pass
final orders in the matter expeditiously.
Accordingly, this writ petition is disposed of with a direction
to the first respondent to pass final orders pursuant to Exts.P7
and P8 as expeditiously as possible, at any rate, within a period
of two months from the date of receipt of a copy of this
W.P.(c)No.13118/10 2
judgment, after affording an opportunity of being heard to the
petitioners. Till final orders are thus passed, the interim order
passed by this court on 9.4.10 shall continue to be in force.
S. SIRI JAGAN, JUDGE
acd
W.P.(c)No.13118/10 3