High Court Kerala High Court

Shaji vs The Revenue Divisional Officer on 4 February, 2011

Kerala High Court
Shaji vs The Revenue Divisional Officer on 4 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3707 of 2011(K)


1. SHAJI, AGED 47 YEARS,
                      ...  Petitioner

                        Vs



1. THE REVENUE DIVISIONAL OFFICER,
                       ...       Respondent

2. THE VILLAGE OFFICER,

3. THE TAHASILDAR,

4. THE DISTRICT COLLECTOR,

                For Petitioner  :SRI.K.SUNILKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :04/02/2011

 O R D E R
                     ANTONY DOMINIC, J.
                       -------------------------
                  W.P (C) No.3707 of 2011
                      --------------------------
             Dated this the 4th February, 2011

                         J U D G M E N T

The prayer sought in the writ petition is for a

direction to the 1st respondent to consider Ext.P1, an

application made by the petitioner for conversion of the

property mentioned therein.

2. If as stated by the petitioner, Ext.P1 has been

received and is pending, the first respondent shall

consider Ext.P1 with notice to the petitioner and pass

orders thereon, as expeditiously as possible, at any rate

within eight of production of a copy of this judgment along

with a copy of the writ petition.

Writ petition is disposed of as above.

Sd/-

                                   ANTONY DOMINIC
                                             JUDGE
ma
                 /True copy/    P.A to Judge