IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4273 of 2009(H)
1. SUGUNAMMAL, W/O. KRISHNAN CHETTIYAR
... Petitioner
Vs
1. THE REVENUE DIVISIONAL OFFICER,
... Respondent
For Petitioner :SRI.BINOY VASUDEVAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :10/02/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.4273 of 2009
---------------------------------
Dated, this the 10th day of February, 2009
J U D G M E N T
The petitioner says that she has made Ext.P2 application to
the respondent seeking permission for conversion of the land
mentioned therein. In this writ petition, what she seeks is a
direction to the respondent to consider Ext.P2 application on an
expeditious basis, and pass orders thereon. Going by the date
shown in Ext.P2, the application is made on 23/12/2008.
2. In view of this, it is ordered that if Ext.P2 is still pending,
orders shall be passed thereon as expeditiously as possible, at any
rate, within six weeks of production of a copy of this judgment by
the respondent. While orders are passed, the respondent is directed
to take note of the law laid down by this Court in Jayakrishnan v.
District Collector and other (2008(4) KHC 514).
The writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg