High Court Kerala High Court

Rama Varma Club vs The District Collector on 14 July, 2009

Kerala High Court
Rama Varma Club vs The District Collector on 14 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19587 of 2009(P)


1. RAMA VARMA CLUB, CLUB ROAD,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE TAHSILDAR,

                For Petitioner  :SRI.T.KRISHNAN UNNI (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :14/07/2009

 O R D E R
        THOTTATHIL B. RADHAKRISHNAN, J.

= = = = = = = = = = = = = = = = = = = = = = = =

          W.P.(C).No.19587 of 2009-P

= = = = = = = = = = = = = = = = = = = = = = = =

     Dated this the 14th day of July, 2009.

                   JUDGMENT

The petitioner challenges Ext.P1 notice issued

under the Land Conservancy Act. The said statute

provides a multi-level decision making process,

including statutory appeals, revisions etc. It is

unnecessary for this Court to interfere with that

notice.

However, having regard to the totality of the

facts and circumstances, there is no reason why

the petitioner shall not have at least a month’s

time to file detailed objections to Ext.P1 notice

after perusing the relevant documents.

Accordingly, it is ordered that the time granted

for placing objections to Ext.P1 notice will be

one month from today. It is further clarified

that the petitioner will be heard in relation to

WP(C)19587/09 -: 2 :-

any further action on the basis of the impugned

Ext.P1 notice. All other issues are left open. The

writ petition is ordered accordingly.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE.

Sha/160709