High Court Kerala High Court

P.M.Rajan vs The District Collector on 10 December, 2010

Kerala High Court
P.M.Rajan vs The District Collector on 10 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36930 of 2010(M)


1. P.M.RAJAN, AGED 48 YEARS,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,THRISSUR
                       ...       Respondent

2. THE REVENUE DIVISIONAL OFFICER

3. THE LOCAL LEVAL MONITORING COMMITTEE

4. THE AGRICULTURE OFFICER,

5. THE DISTRICT LEVEL AUTHORISED COMMITTEE

                For Petitioner  :SRI.M.R.DHANIL

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :10/12/2010

 O R D E R
                        ANTONY DOMINIC, J.
                       -------------------------------
                     W.P.(C).No.36930 of 2010
                       -------------------------------
            Dated this the 10thday of December, 2010.

                           J U D G M E N T

According to the petitioner, by making Ext.P6 before the 3rd

respondent, he sought permission for the construction of a

residential building in the 7.5 cents of land mentioned therein.

Orders have not been passed as required Under Section 28 of the

Kerala Conservation of Paddy Land and Wet Land Act, 2008. It is

complaining of this delay, this writ petition has been filed.

2. Going by the averments, it can be seen that, the afore said

application is pending in consideration before the 3rd respondent.

Therefore, I direct the 3rd respondent shall consider Ext.P6 and

pass orders thereon. This shall be done by the 3rd respondent, as

expeditiously as possible at any rate within 4 weeks from the date

receipt of copy of this judgment along with a copy of writ petition.

Writ petition is disposed of as above.

ANTONY DOMINIC,
Judge.

ami/