High Court Kerala High Court

Siby John vs District Collector on 25 June, 2010

Kerala High Court
Siby John vs District Collector on 25 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17987 of 2010(W)


1. SIBY JOHN, S/O. LATE JOHN,
                      ...  Petitioner
2. TOJOMON JOHN, S/O. LATE JOHN,

                        Vs



1. DISTRICT COLLECTOR,
                       ...       Respondent

2. REVENUE DIVISIONAL OFFICER,

3. TAHSILDAR,

4. VILLAGE OFFICER,

                For Petitioner  :SRI.BECHU KURIAN THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :25/06/2010

 O R D E R
                              S.SIRI JAGAN, J.
                       ==================
                        W.P.(C).No. 17987 of 2010
                       ==================
                  Dated this the 25th day of June, 2010
                               J U D G M E N T

This writ petition was originally filed by the petitioners seeking a

direction to the respondents to correct the revenue records relating to

their property changing the description of the same as ‘dry land’

instead of ‘wet land’. When it was pointed out to the counsel for the

petitioners that if such a direction is issued, then it would be a licence

to all others also to file similar petitions, which would render the Kerala

Land Utilization Order and the Kerala Conservation of Paddy Land and

Wet Land Act otiose, the petitioners filed I.A.No.8553/2010 producing

Exts.P6 and P7 applications filed before the 2nd respondent-Revenue

Divisional Officer seeking permission to convert the land under the

Kerala Land Utilization Order and seeking a direction to the 2nd

respondent to consider and pass orders on the same expeditiously.

2. I have heard the learned Government Pleader also.

3. In the facts and circumstances of the case, I dispose of this

writ petition with a direction to the 2nd respondent-RDO to consider

and pass orders on Exts.P6 and P7 in accordance with law, after

affording an opportunity of being heard to the petitioners, as

expeditiously as possible, at any rate, within one month from the date

of receipt of a certified copy of this judgment.

Sd/-

sdk+                                                S.SIRI JAGAN, JUDGE
          ///True copy///


                                P.A. to Judge

2