IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37472 of 2010(H)
1. K.N.GOPALAKRISHNA PILLAI,
... Petitioner
Vs
1. THE REVENUE DIVISIONAL OFFICER,
... Respondent
For Petitioner :SRI. K.SHAJ
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :17/12/2010
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P (C) No.37472 of 2010
--------------------------
Dated this the 17th December, 2010
J U D G M E N T
Petitioner seeks a modification of Clause (2) of Ext.P1
order passed by the respondent exercising his powers
under the Kerala Land Uitlisation Order. It is seen that
Ext.P2 application made by the petitioner in this behalf is
pending consideration of the respondent and therefore I
direct the respondent to consider Ext.P2 and pass orders
thereon. This shall be done as expeditiously as possible,
at any rate, within six weeks of production of a copy of this
judgment along with a copy of the writ petition.
Writ petition is disposed.
Sd/-
ANTONY DOMINIC
JUDGE
ma
/True copy/
P.A to Judge