High Court Kerala High Court

Jose John vs The State Of Kerala on 1 July, 2008

Kerala High Court
Jose John vs The State Of Kerala on 1 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19805 of 2008(G)


1. JOSE JOHN, THENGUMPLACKAL HOUSE,
                      ...  Petitioner
2. T.J.MATHEW, THENGUMPLACKAL HOUSE,
3. JOHN.T.MATHEW, THENGUMPLACKAL HOUSE,
4. DR.RAJU GEORGE, VYSHAKHAM,
5. MIJA JOHN, VELLAYIPARAMBIL,
6. M.L.JOSEPH, MANGALATH HOUSE,

                        Vs



1. THE STATE OF KERALA, REPRESENTED  BY
                       ...       Respondent

2. THE CHIEF TOWN PLANNER,

                For Petitioner  :SRI.P.NARAYANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :01/07/2008

 O R D E R
                         S.SIRI JAGAN, J.

                   ==================

                   W.P.(C).No.19805 of 2008

                   ==================

              Dated this the 1st day of July, 2008

                          J U D G M E N T

The petitioners own certain lands, which, according to them,

have ceased to be paddy land more than 30 years ago. In spite

of the same, under the Development Plan for the Kottayam

Medical College area, the petitioners’ lands have been included in

the agricultural zone. The petitioners have filed Ext.P6

representation before the 1st respondent seeking to vary the

Development Plan excluding the petitioners’ lands from the

agricultural zone. The petitioners seek a direction to the 1st

respondent to consider and pass orders on Ext.P6 expeditiously.

2. I have heard the learned Government Pleader also.

3. In the facts and circumstances of the case, I dispose

of this writ petition with a direction to the 1st respondent to

consider and pass appropriate orders on Ext.P6, as expeditiously

as possible, at any rate, within three months from the date of

receipt of a copy of this judgment, after affording an opportunity

of being heard to a representative of the petitioners. The

w.p.c.19805/08 2

petitioners shall produce a copy of the writ petition along with a

certified copy of this judgment before the 1st respondent for

compliance.

Sd/-

sdk+                                       S.SIRI JAGAN, JUDGE

             ///True copy///




                                P.A. to Judge