High Court Kerala High Court

N.K.Padmanabhan Vaidyar vs The State Of Kerala on 2 July, 2010

Kerala High Court
N.K.Padmanabhan Vaidyar vs The State Of Kerala on 2 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19223 of 2010(C)


1. N.K.PADMANABHAN VAIDYAR,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

3. THE REVENUE DIVISIONAL OFFICER,

4. THE AGRICULTURAL OFFICER,

5. THE MULANTHURUTHY GRAMA PANCHAYAT,

                For Petitioner  :SRI.ANIL D. NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :02/07/2010

 O R D E R
                             S.SIRI JAGAN, J.

                      ==================

                       W.P.(C).No.19223 of 2010

                      ==================

                   Dated this the 2nd day of July, 2010

                             J U D G M E N T

The petitioner seeks permission to convert certain wet land

belonging to the petitioner as dry land, for which purpose, the

petitioner has filed Ext.P1 petition before the 3rd respondent. The

petitioner’s complaint is that although the same was filed as early as

on 28.7.2009, no action is forthcoming on the same.

2. I have heard the learned Government Pleader also.

3. In the facts and circumstances of the case, I dispose of this

writ petition with a direction to the 3rd respondent to consider and pass

orders on Ext.P1, as expeditiously as possible, at any rate, within one

month from the date of receipt of a certified copy of this judgment,

after affording an opportunity of being heard to the petitioner.

Sd/-

sdk+                                               S.SIRI JAGAN, JUDGE

          ///True copy///




                               P.A. to Judge

2