High Court Kerala High Court

Sarin & Sarin Investments Pvt.Ltd vs State Of Kerala on 9 June, 2008

Kerala High Court
Sarin & Sarin Investments Pvt.Ltd vs State Of Kerala on 9 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15149 of 2008(C)


1. SARIN & SARIN INVESTMENTS PVT.LTD.
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE TAHSILDAR, TALUK OFFICE, PARAVUR

3. THE VILLAGE OFFICER, ALANGAD.

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

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :09/06/2008

 O R D E R
                           S.SIRI JAGAN, J
                     = = = = = = = = = = = = = = = =
                      W.P.(C).No. 15149 OF 2008
                        = = = = = = = = = = = = =
                   Dated this the 9th day of June, 2008.

                            J U D G M E N T

The petitioner challenges Ext.P3 order of the 2nd respondent

by which the mutation effected in respect of the properties

mentioned in Ext.P3 order has been temporarily suspended. Inter-

alia, the petitioner contends that Ext.P3 has been issued without

affording an opportunity of being heard to the petitioner.

2. The learned Government Pleader submits that the 2nd

respondent is prepared to pass fresh orders, after affording an

opportunity of being heard to the petitioner. Accordingly, this writ

petition is disposed of with the following directions:

Ext.P3 would be treated as a show cause notice. 2nd

respondent shall afford an opportunity of being heard to the

petitioner, which shall include an opportunity to adduce evidence

also and pass fresh orders in accordance with law. Till orders are

so passed, the petitioner shall maintain status quo in respect of

the properties mentioned in Ext.P3.

S.SIRI JAGAN, JUDGE

bkn/-