High Court Kerala High Court

P.Hariharan vs The District Collector on 2 April, 2009

Kerala High Court
P.Hariharan vs The District Collector on 2 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10836 of 2009(Y)


1. P.HARIHARAN, S/O.PARASURAM,
                      ...  Petitioner
2. H.GAUTAM S/O.PARASURAM,
3. H.RAJIV, S/O.PARASURAM,

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE REVENUE DIVISIONAL OFFICER,

3. THE TAHASILDAR, PARAVUR TALUK,

4. THE VILLAGE OFFICER,

                For Petitioner  :SRI.C.J.JOY

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :02/04/2009

 O R D E R
                        ANTONY DOMINIC, J.
                        ------------------
                       WP(C) No.10836 of 2009
                    --------------------------
               Dated, this the 2nd day of April, 2009
                ------------------------------

                           J U D G M E N T

Ext.P3 is an application made by the petitioners to the 2nd

respondent invoking the provisions of the Kerala Land Utilisation

Order seeking permission for conversion of the land mentioned

therein. Orders have not been passed on Ext.P3, and therefore, the

writ petition is filed.

2. Taking into account the above, the writ petition is

disposed of with direction the 2nd respondent to consider and pass

orders on Ext.P3 in the light of Exts.P2 & P6, and in the light of the

judgment of this Court in Jayakrishnan v. District Collector (2009

(1) KLT 123). This shall be done as expeditiously as possible, at any

rate, within six weeks of production of a copy of this judgment.

The writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg