High Court Kerala High Court

Jinachandran.A. vs The District Collector on 7 June, 2010

Kerala High Court
Jinachandran.A. vs The District Collector on 7 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11762 of 2010(U)


1. JINACHANDRAN.A., 'NADADMIKA',
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE REVENUE DIVISIONAL OFFICER,

3. DHARMADOM GRAMA PANCHAYAT,

                For Petitioner  :SRI.V.PREMCHAND

                For Respondent  :SRI.P.V.SURENDRANATH

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :07/06/2010

 O R D E R
                              S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                        W.P(C) No. 11762 of 2010
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                 Dated this, the 7th day of June, 2010.

                             J U D G M E N T

The petitioner is aggrieved by the 3rd respondent-Panchayat

reclaiming properties allegedly in violation of the Kerala Conservation

of Paddy Land and Wet Land Act, 2008. They have already submitted

Exts.P1 and P2 complaints in this regard before respondents 1 and 2.

In the above circumstances, I deem it appropriate to direct the

competent as between respondents 1 and 2 to consider Exts.P1 and

P2 and pass final orders in the matter as provided under law

expeditiously. This shall be done by the competent as between

respondents 1 and 2 as expeditiously as possible, at any rate, within

one month from the date of receipt of a copy of this judgment, after

affording an opportunity of being heard to the petitioner and the 3rd

respondent. The interim order passed by this Court would continue

to be in force till then.

The writ petition is disposed of as above.

Sd/- S. Siri Jagan, Judge.

Tds/

[TRUE COPY]

P.S TO JUDGE.