Kerala High Court
Retnamma vs The Revenue Divisional Officer on 22 October, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31059 of 2008(V)
1. RETNAMMA
... Petitioner
Vs
1. THE REVENUE DIVISIONAL OFFICER, ADOOR
... Respondent
For Petitioner :SRI.V.SETHUNATH
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :22/10/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.31059 of 2008
--------------------------
Dated this the 22nd October, 2008
J U D G M E N T
Aggrieved by the directions in Exhibit-P4, issued by
the Revenue Divisional Officer, Adoor requiring the
petitioner to remove the rubber saplings cultivated in
her property, stated to be issued under the Kerala Land
Utilisation Order, 1967, petitioner has preferred Exhibit-
P5 appeal under clause 11 of the said Order. He has
approached this Court for a direction to dispose of
Exhibit-P5 appeal.
Having heard the learned Government Pleader also,
the writ petition is disposed of directing the 4th
respondent to consider and pass orders on Exhibit-P5, as
early as possible, at any rate, within three months from
the date of receipt of a copy of this judgment.
(V.GIRI,JUDGE)
ma
2
3