Kerala High Court
Shelby.M.S vs The State Of Kerala on 14 October, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31551 of 2010(T)
1. SHELBY.M.S, AGED 28 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE REVENUE DIVISIONAL OFFICER,
3. THE ADDITIONAL TAHSILDAR,
4. THE AMBALLOOR GRAMA PANCHAYATH,
5. THE VILLAGE OFFICER,
For Petitioner :SRI.A.V.JAMES
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :14/10/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 31551 OF 2010 (T)
=====================
Dated this the 14th day of October, 2010
J U D G M E N T
Petitioner complains of inaction on Ext.P3 filed by her
seeking permission for conversion of the 10 cents of land
mentioned therein.
According to the petitioner, the application is pending before
the 2nd respondent and taking into account the said submission,
the writ petition is disposed of directing the 2nd respondent to
consider and pass orders on Ext.P3. This shall be done as
expeditiously as possible, at any rate within 6 weeks of receipt of
a copy of this judgment along with a copy of this writ petition.
ANTONY DOMINIC, JUDGE
Rp