Kerala High Court
M/S. Oceanus Estate India Pvt. Ltd vs The State Of Kerala on 22 February, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20615 of 2009(V)
1. M/S. OCEANUS ESTATE INDIA PVT. LTD.
... Petitioner
Vs
1. THE STATE OF KERALA, REP. BY ITS
... Respondent
2. THE REVENUE DIVISIONAL OFFICER,
3. THE ADDITIONAL TAHASILDAR,
For Petitioner :SRI.S.SREEKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :22/02/2010
O R D E R
T.R.RAMACHANDRAN NAIR, J.
------------------------------------------
W.P.(C)No.20615 of 2009
------------------------------------------
Dated this the 22nd day of February, 2010
JUDGMENT
The petitioner approached this Court seeking for a
direction to the Revenue Divisional Officer to consider the
disposal of Ext.P8 representation in the light of Exts.P9 and P10
within a time limit.
2. Today when the matter came up, it is brought to my
notice that the Revenue Divisional Officer has already passed an
order on 7/8/2009 granting No Objection Certificate as
requested for by the petitioner. Accordingly, this writ petition is
closed.
T.R.RAMACHANDRAN NAIR, JUDGE
skj