High Court Kerala High Court

K.G.Rajagopalakrishnan vs State Of Kerala on 20 February, 2008

Kerala High Court
K.G.Rajagopalakrishnan vs State Of Kerala on 20 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 5927 of 2008(E)


1. K.G.RAJAGOPALAKRISHNAN
                      ...  Petitioner

                        Vs



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

2. THE REVENUE DIVISIONAL OFFICER

                For Petitioner  :SRI.BINOY VASUDEVAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :20/02/2008

 O R D E R
                              ANTONY DOMINIC, J.



               ------------------------------------



                             W.P.(C) 5927  of  2008



               -------------------------------------



                           Dated: February 20, 2008



                                     JUDGMENT

Petitioner had submitted Ext.P2 application to the 2nd

respondent, invoking the power under the Kerala Land Utilisation

Order. According to the petitioner that application is not

considered on account of Ext.P3 direction issued by the 1st

respondent interdicting the 2nd respondent from considering

applications such as Ext.P2 on account of the legislation introduced.

2. In my view, the proposal for introducing a legislation can

be no reason for declining to consider statutory applications such as

Ext.P2. The 2nd respondent is the notified authority bound to

consider the application and pass orders thereon.

3. Therefore I dispose of this writ petition with a direction

that irrespective of Ext.P3, the 2nd respondent shall consider Ext.P2

application filed by the petitioner. This shall be done as

WP(C) 5927/08

Page numbers

expeditiously as possible, at any rate, within six weeks from the

date of production of a copy of this judgment.

ANTONY DOMINIC, JUDGE

mt/-