IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36248 of 2008(M)
1. SHIBU MATHEW,
... Petitioner
Vs
1. REVENUE DIVISIONAL OFFICER,
... Respondent
For Petitioner :SRI.K.JAYAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :10/12/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).36248/2008
--------------------
Dated this the 10th day of December, 2008
JUDGMENT
Petitioner is essentially aggrieved by Ext.P8
proceedings initiated by the Revenue Divisional Officer
purportedly under the Land Utilisation Order in
relation to a land which, according to the petitioner,
was converted for construction of a residential building,
several years ago.
2. In my view, the Revenue Divisional Officer shall
look into the proceedings initiated under Ext.P8 after
considering the objections filed by the petitioner as
Ext.P9, as early as possible.
3. Having heard learned counsel for the petitioner,
Mr.P.B.Krishnan and learned Government Pleader
Smt.Sudha Devi, writ petition is disposed of directing
the first respondent to finalize the proceedings initiated
as per Ext.P8, after considering Ext.P9 objections and
after hearing the petitioner or an authorized
W.P.(C).36248/2008
2
representative, within two months from the date of
receipt of a copy of this judgment.
V.GIRI,
Judge
mrcs