High Court Kerala High Court

Jasmine vs The Principal Secretary on 2 July, 2010

Kerala High Court
Jasmine vs The Principal Secretary on 2 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20568 of 2010(U)


1. JASMINE, W/O.SUBAIR, SUBAIR MANZIL,
                      ...  Petitioner
2. SHARAFUDEEN, S/O.ABU THALIB,

                        Vs



1. THE PRINCIPAL SECRETARY, DEPARTMENT OF
                       ...       Respondent

2. REVENUE DIVISIONAL OFFICER,

3. THE AGRICULTURAL OFFICER,

4. THE VILLAGE OFFICER,

                For Petitioner  :SRI.  K.SIJU

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :02/07/2010

 O R D E R
                             S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                       W.P(C) No. 20568 of 2010
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                Dated this, the 2nd day of July, 2010.

                            J U D G M E N T

Against the orders passed purportedly under Kerala Land

Utiliazation Order and Kerala Conservation of Paddy Land and Wet

Land Act, the petitioner has filed Ext. P4 revision before the 1st

respondent. The petitioner seeks a direction to the 1st respondent to

consider and pass orders on Ext. P4 expeditiously.

Having heard both sides, I dispose of this writ petition with a

direction to the 1st respondent to consider and pass orders on Ext. P4

as expeditiously as possible, at any rate, within three months from the

date of receipt of a copy of this judgment. The 1st respondent shall

pass orders on the application for interim orders filed by the

petitioner along with Ext. P4, within one week from the date of

receipt of a copy of this judgment.

Sd/- S. Siri Jagan, Judge.

Tds/

[TRUE COPY]

P.S TO JUDGE.