High Court Kerala High Court

Manjula vs The Revenue Divisional Officer on 16 February, 2009

Kerala High Court
Manjula vs The Revenue Divisional Officer on 16 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5023 of 2009(W)


1. MANJULA, W/O.SANKARANARAYANAN,
                      ...  Petitioner

                        Vs



1. THE REVENUE DIVISIONAL OFFICER,
                       ...       Respondent

                For Petitioner  :SRI.BINOY VASUDEVAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :16/02/2009

 O R D E R
                        ANTONY DOMINIC, J.
                   -------------------------
                     W.P.(C.) No.5023 of 2009
             ---------------------------------
            Dated, this the 16th day of February, 2009

                           J U D G M E N T

In this writ petition all what the petitioner prays is for a

direction to the respondent to consider and pass orders on Ext.P2

application made by her under the provisions of the Kerala Land

Utilisation Order in respect of the property covered by Ext.P1.

2. Having regard to the case of the petitioner that Ext.P2 is

pending before the respondent, I direct the respondent to consider

the same and pass orders thereon in the light of the judgment of

this Court in Jayakrishnan vs. District Collector (2008(4) KHC 514),

as expeditiously as possible, at any rate, within six weeks of

production of a copy of this judgment.

The writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg