IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8614 of 2009(V)
1. JESSY JOSEPH, VADAKKEL HOUSE,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE REVENUE DIVISIONAL OFFICER,
3. THE TAHSILDAR (REVENUE RECOVERY),
4. THE COMMISSIONER OF LAND REVENUE,
5. MR.BABURAJ S/O.THOMAS,
For Petitioner :SRI.M.P.ASHOK KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :25/03/2009
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 8614 OF 2009 V
````````````````````````````````````````````````````
Dated this the 25th day of March, 2009
J U D G M E N T
I heard learned counsel for the petitioner and learned
Government Pleader. Though notice is served on the 5th respondent,
there is no appearance for him.
2. Petitioner is an auction purchaser in a revenue sale.
However, the sale has been set aside and against the same, the
petitioner filed Ext.P4 before the Land Revenue Commissioner
accompanied by an application to condone the delay.
3. Writ petition is disposed of as follows.
There will be a direction to the 4th respondent to consider and take
a decision on the application filed along with Ext.P4 for condonation of
delay and if the delay is condoned, a decision will be taken on the
application for stay which, the learned counsel for the petitioner
submits, will be filed within one week from today. A decision in
accordance with law shall be taken within a period of one month from
the date of receipt of a copy of this judgment. Till such decision is
taken, there will be no resale on the basis of Ext.P3.
(K.M.JOSEPH, JUDGE)
aks