IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24342 of 2009(K)
1. M.P.NARAYANIKUTTY AMMA,
... Petitioner
Vs
1. THE REVENUE DIVISIONAL OFFICER,
... Respondent
2. THE VILLAGE OFFICER,
For Petitioner :SRI.K.V.GOPINATHAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :25/08/2009
O R D E R
V.GIRI, J.
---------------------------------------------
W.P.(C).No.24342 of 2009
---------------------------------------------
Dated this the 25th day of August, 2009
JUDGMENT
The petitioner applied and obtained a building permit for
the construction of a residential building as evidenced by Ext.P1.
She proposed to let access to her property by cutting open a new
road through 30 cents of land lying on the northern side of the
land where she is putting up a building. She was served by
Ext.P3 stop memo issued by the second respondent alleging that
she is filling paddy lands. She sought for getting the same
vacated as per Ext.P4. The petitioner is aggrieved by the delay in
further steps being taken by the first respondent.
2. I heard the learned Government Pleader also.
3. Ext.P5 shows that the first respondent has conducted
a hearing on 23.6.2009. He shall pass final orders in the matter of
Ext.P3 stop memo, after considering the petitioner’s objection
and the issue referred to therein within one month from the date
of receipt of a copy of this judgment. The petitioner shall
produce a copy of the Writ Petition along with the copy of the
judgment before the first respondent for compliance.
The Writ Petition is disposed of as above.
V.GIRI, JUDGE
csl