High Court Kerala High Court

M.Rajendran vs Ottapilakkil Moideen Kutty on 17 March, 2009

Kerala High Court
M.Rajendran vs Ottapilakkil Moideen Kutty on 17 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8323 of 2009(I)


1. M.RAJENDRAN, NADUTHODI HOUSE
                      ...  Petitioner

                        Vs



1. OTTAPILAKKIL MOIDEEN KUTTY
                       ...       Respondent

2. OTTAPILAKKIL KUNHIRAYIN,S/O.MOTHI

3. REVENUE DIVISIONAL OFFICE,

4. THE LAND REVENEU COMMISSIONER

                For Petitioner  :SRI.P.NARAYANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :17/03/2009

 O R D E R
                         S.SIRI JAGAN, J.
                         ===========
                 W.P.(C) NO. 8323 OF 2009 (I)
                 ====================

           Dated this the 17th day of March, 2009

                          J U D G M E N T

Against the order of the 3rd respondent under the Kerala

Land Utilization order. permitting the 1st and 2nd respondent to fill

up paddy land, the petitioner filed Ext.P7 appeal before the 4th

respondent. Petitioner seeks a direction to the 4th respondent to

consider and pass orders on Ext.P7 expeditiously.

After hearing the learned Government Pleader also, I

dispose of this writ petition with a direction to the 4th respondent

to consider and pass orders on Ext.P7 appeal, as expeditiously as

possible, at any rate within 2 months from the date of receipt of a

copy of this judgment, after affording an opportunity of being

heard to the petitioner as well as respondents 1 and 2.

SIRI JAGAN, JUDGE
Rp