High Court Kerala High Court

Muhammedunni vs Village Officer on 19 November, 2008

Kerala High Court
Muhammedunni vs Village Officer on 19 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34109 of 2008(I)


1. MUHAMMEDUNNI
                      ...  Petitioner

                        Vs



1. VILLAGE OFFICER,THIRUVALI VILLAGE
                       ...       Respondent

2. REVENUE DIVISIONAL OFFICER

3. DISTRICT COLLECTOR,MALAPPURAM DISTRICT

4. PARAPURAVAN SHOUKATH,THIRUVALI

                For Petitioner  :SRI.MANSOOR.B.H.

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :19/11/2008

 O R D E R
                        V.GIRI, J
                      -------------------
                   W.P.(C).34109/2008
                      --------------------
      Dated this the 19th day of November, 2008

                      JUDGMENT

Petitioner is aggrieved by Ext.P2 order passed by

the RDO under Section 3(2)(b) of the Essential

Commodities Act, requiring the petitioner to cultivate

the land belonging to the petitioner’s son and in

possession of the petitioner, after removing the earth

by which the land has been filled up with. Obviously,

Ext.P2 can only be treated as one under the provisions

of the Land Utilization Order. I am not inclined to

consider the contentions against Ext.P2 on merits at

this stage essentially because Ext.P2 is only liable to be

treated as a tentative notice.

In the result, writ petition is disposed of

directing the second respondent, RDO, to consider

Ext.P2 as a provisional notice. Petitioner may file

objections to Ext.P2 within three weeks from today in

which case RDO shall consider such objections, hear

the petitioner and the fourth respondent and pass final

W.P.(C).34109/2008
2

orders under the Land Utilization Order, within one

month from the date on which objections are filed.

There shall not be any coercive action pursuant to Ext.P2

in circumstances where it is directed to be treated as a

show cause notice.

V.GIRI,
Judge

mrcs