IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22558 of 2008(I)
1. OOROTHIYIL MARAKAR @ UNNI HAJI,
... Petitioner
Vs
1. NANAMBRA GRAMA PANCHAYATH,
... Respondent
2. REVENUE DIVISIONAL OFFICER,
3. THE VILLAGE OFFICER, NANAMBRA,.
For Petitioner :SRI.M.R.NANDAKUMAR
For Respondent :SRI.P.V.KUNHIKRISHNAN
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :28/08/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 22558 OF 2008 I
====================
Dated this the 28th day of August, 2008
J U D G M E N T
In this writ petition, what is sought for by the petitioner is
consideration of Ext.P3 application made by him before the 2nd respondent,
invoking his power under the provisions of the Kerala Land Utilisation
Order.
2. If as stated by the petitioner, Ext.P3 has been received and is
pending, the 2nd respondent shall take up, consider the same and pass
orders thereon. This shall be done, as expeditiously as possible, at any
rate within 4 weeks of production of a copy of this judgment.
Writ petition is disposed of as above.
Petitioner shall produce a copy of this judgment before the 2nd
respondent for compliance.
ANTONY DOMINIC, JUDGE
Rp