High Court Kerala High Court

Jose Paulose vs State Of Kerala on 19 July, 2010

Kerala High Court
Jose Paulose vs State Of Kerala on 19 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22380 of 2010(V)


1. JOSE PAULOSE,AGED 47 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP.BY CHIEF SECRETARY
                       ...       Respondent

2. THE DISTRICT COLLECTOR, COLLECTORATE,

3. SAITHU MUHAMMAD KUNJU, AGED 50,

4. HAMSA S/O.MEERAN, AGED 48,

                For Petitioner  :SRI.K.RAMACHANDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :19/07/2010

 O R D E R
                       S. SIRI JAGAN, J.
                  ------------------------------
                  W.P.(C) No.22380 OF 2010
                  -------------------------------
             Dated this the 19th day of July, 2010

                       J U D G M E N T

Against the action of respondents 3 and 4 in converting land

in violation of the Kerala Conservation of Paddy Land and Wet

Land Act, the petitioner has filed Ext.P5 petition before the

second respondent. The petitioner seeks a direction to the

second respondent to consider and pass orders on Ext.P5

expeditiously.

2. I have heard the learned Government Pleader also. In

the nature of the order I propose to pass I do not think it

necessary to issue notice to respondents 3 and 4 at this juncture.

Having heard the learned Government Pleader, I dispose of

this writ petition with a direction to the second respondent to

consider and pass orders on Ext.P5, after affording an

opportunity of being heard to the petitioner as well as

W.P.(c)No.22380/10 2

respondents 3 and 4 as expeditiously as possible, at any rate,

within a period of two months from the date of receipt of a

copy of this judgment.

S. SIRI JAGAN, JUDGE

acd

W.P.(c)No.22380/10 3