IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17902 of 2009(G)
1. SOUDAMINI, D/O.PASHANAN, AGED 54 YEARS
... Petitioner
Vs
1. THE REVENUE DIVISIONAL OFFICER,
... Respondent
For Petitioner :SRI.BINOY VASUDEVAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :29/06/2009
O R D E R
V.GIRI, J
-------------------
W.P.(C).17902/2009
--------------------
Dated this the 29th day of June, 2009
JUDGMENT
Petitioner, who is stated to be the owner in
possession of 28.10 cents of property covered by
Exts.P1 and P2, has approached the respondent for
a permission to convert a portion of the land as per
Ext.P3 application. He has approached this Court
aggrieved by the delay in the consideration of Ext.P3.
2. Having heard learned Government Pleader also,
writ petition is disposed of directing the respondent to
consider and pass orders on Ext.P3 within three
months from the date of receipt of a copy of this
judgment.
V.GIRI,
Judge
mrcs