High Court Kerala High Court

Muhammed Sherif vs Revenue Divisional Officer on 29 June, 2010

Kerala High Court
Muhammed Sherif vs Revenue Divisional Officer on 29 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 533 of 2010(N)


1. MUHAMMED SHERIF,
                      ...  Petitioner

                        Vs



1. REVENUE DIVISIONAL OFFICER,
                       ...       Respondent

2. THE TAHSILDAR,

3. THE VILLAGE OFFICER,

4. AHAMMED KUTTY, S/O.UNNIKOYA,

5. SAIDALAVI, S/O.MUHAMMED MASTER,

6. THE DISTRICT COLLECTOR,

                For Petitioner  :SRI.G.HARIHARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :29/06/2010

 O R D E R
                      T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                            R.P.No.533/2010 in
                     W.P.(C) No. 11938 of 2010-N
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
               Dated this the 29th day of June, 2010.

                                   O R D E R

Heard the learned counsel for the Review Petitioner and the learned

Govt. Pleader.

2. This Court, as per the judgment rendered on 6.4.2010, directed the

Revenue Divisional Officer to take a decision on Ext.P10, with notice to

respondents 4 and 5, within a period of six weeks from the date of receipt

of a copy of the judgment. It is pointed out in the review petition that the

Government has issued a circular dated 5.4.2010 wherein certain guidelines

have been framed with regard to the principles to be adopted while

considering the application for permit, etc. It is pointed out by the learned

counsel for the review petitioner that in the light of the new guidelines, no

permit is required for the petitioner to remove earth from his own land. But,

as there is no mention in the judgment about the circular dated 5.4.2010, the

Revenue Divisional Officer is refusing to consider the effect of the same.

3. The circular was not available when the writ petition was heard.

rp 533/2010 2

The Revenue Divisional Officer will consider the stipulations in the

circular dated 5.4.2010 also and their applicability, while considering the

claims of the petitioner. To that extent, the judgment is modified.

The review petition is accordingly disposed of. No costs.

(T.R. Ramachandran Nair, Judge.)

kav/