IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23415 of 2010(B)
1. M.SASIPRABHA, D/O.M.ACHUTHAN,
... Petitioner
Vs
1. THE REVENUE DIVISIONAL OFFICER,
... Respondent
2. THE TAHSILDAR,
For Petitioner :SRI.SAJU.S.A
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :27/07/2010
O R D E R
S. SIRI JAGAN, J.
------------------------------
W.P.(C) No.23415 OF 2010
-------------------------------
Dated this the 27th day of July, 2010
J U D G M E N T
Against orders passed under the Kerala Land Conservancy
Act, the petitioner has filed Exts.P6, P6(a) and P6(b) appeals
before the first respondent. The petitioner seeks a direction to the
first respondent to consider and pass orders on Exts.P6, P6(a) and
P6(b) expeditiously.
2. I have heard the learned Government Pleader also.
3. In the facts and circumstances of the case, I dispose of
this writ petition with a direction to the first respondent to consider
and pass orders on Exts.P6, P6(a) and P6(b) appeals as
expeditiously as possible, at any rate, within a period of two
months from the date of receipt of a copy of this judgment. The
petitioner may move the appellate authority for stay also, which
shall be considered and orders passed within one week from the
date of receipt of a copy of this judgment.
S. SIRI JAGAN, JUDGE
acd