IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 5116 of 2008(H)
1. NIHAR BHANU, W/O. SHAJAHAN,
... Petitioner
Vs
1. THE REVENUE DIVISIONAL OFFICER,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.H.BADARUDDIN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :13/02/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = =
W.P.(C) No. 5116 OF 2008 H
= = = = = = = = = = = = = = = =
Dated this the 13 th February, 2008
J U D G M E N T
Ext. P4 is an application made by the petitioner invoking the
provisions under the Kerala Land Utilisation Order and seeking the
orders of the 1st respondent for conversion of the land mentioned
therein. Petitioner submits that orders have not been passed on
Ext. P4 and it is complaining of delay in considering the said
application this writ petition has been filed. If as a matter of fact,
Ext. P4 has been received and is pending before the 1st respondent,
the 1st respondent should have considered the same and passed
orders thereon. This having not been done I direct that if Ext. P4 is
still pending consideration of the 1st respondent, orders shall be
passed with notice to the petitioner and this shall be done as
expeditiously as possible, at any rate within 6 weeks of production
of a copy of this judgment.
Writ petition is disposed of as above.
ANTONY DOMINIC
JUDGE
jan/-