High Court Kerala High Court

Sherin vs The Revenue Divisional Officer on 22 July, 2008

Kerala High Court
Sherin vs The Revenue Divisional Officer on 22 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22010 of 2008(T)


1. SHERIN, AGED 27 YEARS,
                      ...  Petitioner

                        Vs



1. THE REVENUE DIVISIONAL OFFICER,
                       ...       Respondent

2. TAHSILDAR,

3. VILLAGE OFFICER, KUMARANELLUR VILLAGE,

                For Petitioner  :SRI.V.M.KRISHNAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :22/07/2008

 O R D E R
                       S. SIRI JAGAN, J.
                ------------------------------------
                  W.P.(C)No.22010 OF 2008
              ----------------------------------------
                Dated this the 22nd day of July, 2008

                           JUDGMENT

The petitioner owns certain properties obtained by him as

per sale deed No.4101/07. His surrounding properties are

garden land. The petitioner wants to construct a residential

house in that property for which he has to obtain sanction to fill

up the land. He obtained No Objection Certificate from the

neighbouring land owners and submitted Ext.P3 application as

per the provisions of the Kerala Land Utilisatin Order before the

1st respondent. The petitioner’s grievance in this writ petition is

that the same is not being considered by the 1st respondent.

2. The learned Government Pleader submits that in view

of the direction from the Government not to accept or process

such applications on account of the pendency of the Paddy Land

Protection Bill pending before the Assembly, the petitioner’s

application cannot now be considered.

3. This Court in several writ petitions held that the

pendency of a bill in the Assembly is no ground for refusing to

W.P.(c)No.22010/08 2

accept or consider applications filed under the Kerala land

Utilisation Order as it stands presently. That being so, the 1st

respondent is bound to pass orders on Ext.P3 in accordance

with the Kerala Land Utilisation Order as it stands presently.

Accordingly, the 1st respondent is directed to consider and pass

orders on Ext.P3 in accordance with the Kerala Land Utilisation

Order as it presently stands without reference to the

Government direction or the pendency of the bill in the

Assembly, as expeditiously as possible, at any rate, within a

period of one month from the date of receipt of a copy of this

judgment. The petitioner shall forward a certified copy of this

judgment along with a copy of the writ petition to the 1st

respondent for compliance.

The writ petition is disposed of as above.

S. SIRI JAGAN, JUDGE

Acd

W.P.(c)No.22010/08 3