High Court Kerala High Court

Mathew Abraham vs The Revenue Divisional Officer & on 11 October, 2010

Kerala High Court
Mathew Abraham vs The Revenue Divisional Officer & on 11 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31023 of 2010(C)


1. MATHEW ABRAHAM, AGED 62, S/O.LATE
                      ...  Petitioner

                        Vs



1. THE REVENUE DIVISIONAL OFFICER &
                       ...       Respondent

2. HAKKIM MARAKKAR, PUTHENPURAYIL,

                For Petitioner  :SRI.CHERIAN GEE VARGHESE

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :11/10/2010

 O R D E R
                       ANTONY DOMINIC, J.

             ```````````````````````````````````````````````````````
                 W.P.(C) No. 31023 of 2010 C
             ```````````````````````````````````````````````````````
             Dated this the 11th day of October, 2010

                            J U D G M E N T

Prayer sought in this writ petition is for disposal of

Ext.P1, where the petitioner has requested for orders of the

first respondent for cutting and removal of the trees

mentioned therein.

2. Having regard to the limited nature of the relief

sought for, without expressing anything on the merits of the

case, writ petition is disposed of directing the first respondent

to consider and pass orders on Ext.P1, with notice to the

petitioner and the second respondent. Orders shall be

passed within four weeks from the date of production of a

copy of this judgment.

Petitioner to produce a copy of this judgment and writ

petition before the first respondent for compliance.

(ANTONY DOMINIC, JUDGE)
aks