IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17293 of 2009(F)
1. KUZHIKKATTUKARA MUSLIM JUMA-ATH,
... Petitioner
Vs
1. REVENUE DIVISIONAL OFFICER,
... Respondent
For Petitioner :SRI.M.A.ABDUL HAKHIM
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :23/06/2009
O R D E R
V.GIRI, J
-------------------
W.P.(C).17293/2009
--------------------
Dated this the 23rd day of June, 2009
JUDGMENT
Petitioner claims to be conducting a school in the
property situated in Edathala Panchayat. Petitioner is
in possession of 32.03 Ares of land which according to
him, is lying as barren, though regarded as paddy filed.
Petitioner therefore filed Ext.P1 application under the
Land Utilization Order. He has approached this Court
aggrieved by the delay in action being taken thereon.
2. Having heard learned Government Pleader also,
writ petition is disposed of directing the respondent to
look into Ext.P1 and take a decision in accordance with
law, within three months from the date of receipt of a
copy of this judgment. Respondent while taking a
decision shall consider all relevant materials.
V.GIRI,
Judge
mrcs