High Court Kerala High Court

Nettukalatheri Govt.Aided … vs State Of Kerala on 28 August, 2009

Kerala High Court
Nettukalatheri Govt.Aided … vs State Of Kerala on 28 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24952 of 2009(L)


1. NETTUKALATHERI GOVT.AIDED RUBBER
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE REVENUE DIVISIONAL OFFICER,

3. THE DISTRIACAT COLLECTOR,

4. THE TAHSILDAR, NEYYATTINKARA,

                For Petitioner  :SRI.KILLIYOOR P.GOPALAKRISHNAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :28/08/2009

 O R D E R
                       V.GIRI, J
                    .......................
                  W.P.(C).24952/2009
                    .......................
       Dated this the 28th day of August, 2009

                     JUDGMENT

Petitioner is aggrieved by Ext.P8 order passed

by the additional Tahsildar under the Land

Conservancy Act. Petitioner preferred an appeal as

Ext.P10 before the Revenue Divisional Officer who

has returned the appeal directing that if there is no

local Society in the place functioning, then the

original order should stand. Obviously there is a

complete failure on the part of the appellate authority

to exercise its jurisdiction and since the

aforementioned endorsements in Ext.P10 cannot,

under any circumstances, be treated as an appellate

order or reflective of a proper exercise of jurisdiction

by the appellate authority, there will be a direction to

the 2nd respondent to receive on file Ext.P10 and pass

an order thereon, after hearing the petitioner, within

two months from the date of receipt of a copy of this

judgment. It is made clear that if an application for

stay is filed, orders shall be passed thereon within

W.P.(C).24952/09
2

two weeks from the date of receipt of a copy of this

judgment.

Writ petition is disposed of as above.

V.GIRI,
Judge

mrcs