High Court Kerala High Court

M/S.Chathamkulam Petroleum … vs The Revenue Divisional Officer on 25 March, 2009

Kerala High Court
M/S.Chathamkulam Petroleum … vs The Revenue Divisional Officer on 25 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9555 of 2009(L)


1. M/S.CHATHAMKULAM PETROLEUM PRIVATE
                      ...  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 :25/03/2009

 O R D E R
                     ANTONY DOMINIC,J.
                  ---------------------
                   W.P.(C).No.9555 OF 2009
               ------------------------
            Dated this the 25th day of March, 2009.

                          JUDGMENT

Ext.P2 is an application made by the petitioner to the

respondent seeking permission for conversion of the land

mentioned therein in terms of the Kerala Land Utilisation

Order. Grievance is regarding the delay on the part of the

respondent in passing orders on Ext.P2.

Taking into account the case of the petitioner regarding

the pendency of Ext.P2, the writ petition is disposed of

directing that, if Ext.P2 has been received and is pending, the

respondent shall consider and pass orders on Ext.P2, as

expeditiously as possible and at any rate within 3 months from

the date of production of a copy of the judgment, taking into

account the judgment of this court in Jayakrishnan V. District

Collector (2008(4) KHC 514).

vi                                    (ANTONY DOMINIC)
                                             JUDGE


       (ANTONY DOMINIC)
             JUDGE
vi/