High Court Kerala High Court

Jolly Baby vs The Revenue Divisional Officer on 6 January, 2009

Kerala High Court
Jolly Baby vs The Revenue Divisional Officer on 6 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37909 of 2008(K)


1. JOLLY BABY, S/O.BABY,
                      ...  Petitioner

                        Vs



1. THE REVENUE DIVISIONAL OFFICER,
                       ...       Respondent

2. THE PRINCIPAL, AGRICULTURAL OFFICER,

                For Petitioner  :SRI.V.M.KURIAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :06/01/2009

 O R D E R
                          ANTONY DOMINIC, J.
                          ==============
                    W.P.(C) NO. 37909 OF 2008 (K)
                    ====================

               Dated this the 6th day of January, 2009

                              J U D G M E N T

The grievance of the petitioner is regarding the delay on the part of

the 1st respondent in considering Ext.P5 application made by him seeking

permission for conversion. Now that the petitioner has made Ext.P5 as

stated above, it is obligatory on the part of the 1st respondent to consider

the same. This the 1st respondent shall do, in the light of the judgment of

this court in Jayakrishnan v. District collector and Others (2008(4)

KHC 514). It is directed that the petitioner shall produce a copy of this

judgment along with a copy of this writ petition and the judgment referred

to above before the 1st respondent, who shall pass orders in the matter as

above, at any rate within 6 weeks of production of a copy of this

judgment.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp