High Court Kerala High Court

K.Keraladasanunni vs The Revenue Divisional Officer on 23 September, 2010

Kerala High Court
K.Keraladasanunni vs The Revenue Divisional Officer on 23 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28387 of 2010(W)


1. K.KERALADASANUNNI,
                      ...  Petitioner

                        Vs



1. THE REVENUE DIVISIONAL OFFICER,
                       ...       Respondent

2. THE VILLAGE OFFICER,

                For Petitioner  :SRI.U.BALAGANGADHARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :23/09/2010

 O R D E R
                      ANTONY DOMINIC, J.

            ```````````````````````````````````````````````````````
                   W.P.(C) No. 28387 of 2010 W
            ```````````````````````````````````````````````````````
            Dated this the 23rd day of September, 2010

                           J U D G M E N T

Grievance of the petitioner is regarding the inaction

on the part of the Revenue Divisional Officer on Ext.P3

request, wherein the petitioner has sought for cutting and

removal of a banyan tree, which, according to the petitioner, is

in a dangerous condition.

2. Learned Government Pleader submits that the

Revenue Divisional Officer has visited the place and that a

final decision in the matter will be taken with notice to the

petitioner within four weeks. I record the above submission.

Accordingly, the writ petition is closed.

(ANTONY DOMINIC, JUDGE)
aks