High Court Kerala High Court

Saj Flight Services (P) Ltd vs The Tahsildar on 5 June, 2009

Kerala High Court
Saj Flight Services (P) Ltd vs The Tahsildar on 5 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25989 of 2003(R)


1. SAJ FLIGHT SERVICES (P) LTD.,
                      ...  Petitioner

                        Vs



1. THE TAHSILDAR,
                       ...       Respondent

2. THE VILLAGE OFFICER,

                For Petitioner  :SRI.K.P.DANDAPANI (SR.)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :05/06/2009

 O R D E R
                       ANTONY DOMINIC, J.
                   -------------------------
                    W.P.(C.) No.25989 of 2003
             ---------------------------------
               Dated, this the 5th day of June, 2009

                           J U D G M E N T

Challenge in the writ petition is against Ext.P18, a prohibitory

order issued by the 1st respondent.

2. On instructions, the learned Government Pleader submits

that the file concerning Ext.P18 has been transferred to the RDO,

Devikulam, and that the said Officer has heard the petitioner and

that orders have not been pronounced so far. However, the learned

senior counsel for the petitioner submits that a full hearing has not

been given to the petitioner so far.

3. Taking into account the fact that the proceedings

pursuant to Ext.P18, according to the learned Government Pleader

himself, is still pending before the RDO, Devikulam, I feel the writ

petition can be disposed of with appropriate directions protecting

the interest of both sides.

4. Accordingly, I dispose of the writ petition with the

following directions:-

WP(C) No.25989/2003
-2-

(1) That the RDO, Devilulam, to whom the file pertaining to

Ext.P18 stands transferred, will issue notice to the petitioner and

the 1st respondent, hear them afresh and thereafter pass orders on

Ext.P18.

(2) It is directed that in the meanwhile all further proceedings

pursuant to Ext.P18 will stand stayed.

The contentions of both sides are left open.

The writ petition petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg