IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35158 of 2010(T)
1. K.S.SIDHARDAN,KAPPATHIL VEEDU,
... Petitioner
Vs
1. THE LAND REVENUE COMMISSIONER,
... Respondent
2. ADDITIONAL DISTRICT MAGISTRATE,
3. P.S.MANI,PULLANIPARAMBATH HOUSE,
For Petitioner :SRI.JIJO PAUL
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :24/11/2010
O R D E R
ANTONY DOMINIC, J.
```````````````````````````````````````````````````````
W.P.(C) No. 35158 of 2010 T
```````````````````````````````````````````````````````
Dated this the 24th day of November, 2010
J U D G M E N T
Prayer sought in the writ petition is for an
expeditious disposal of Ext.P2 appeal filed by the petitioner,
against Ext.P1 order of the Additional District Magistrate.
2. If as stated, such an appeal has been filed, which
is received and is pending, it is directed that the first
respondent shall consider Ext.P2 appeal, as expeditiously as
possible, and with notice to the parties. In the meanwhile, it
will be open to the petitioner to move the first respondent for
orders on the stay petition and if any such motion is made,
orders shall be passed on Ext.P3 as well.
3. Petitioner to produce a copy of this judgment and
writ petition before the first respondent for compliance.
Writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
aks