IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15501 of 2008(U)
1. SUHARA, W/O.KHALID, AGED 62 YEARS
... Petitioner
Vs
1. THE REVENUE DIVISIONAL OFFICER
... Respondent
2. THE DISTRICT COLLECTOR, ERNAKULAM
3. EDATHALA GRAMA PANCHAYAT, REPRESENTED
For Petitioner :SRI.SIRAJ KAROLY
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :26/05/2008
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 15501 of 2008
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 26th May, 2008.
J U D G M E N T
The petitioner has filed Ext. P5 application for conversion of her
wet land as garden land. The petitioner seeks expeditious disposal of
the same by the 1st respondent.
2. I have heard the learned Government Pleader also.
3. When an application under the Kerala Land Utilisation Order
is filed, the 1st respondent has a duty to dispose of the same
expeditiously. In the above circumstances, I dispose of this writ
petition with a direction to the 1st respondent to consider and pass
orders on Ext. P5 as expeditiously as possible, at any rate, within one
month from the date of receipt of a copy of this judgment, after
affording an opportunity of being heard to the petitioner.
The petitioner shall forward a certified copy of this judgment
along with a copy of the writ petition to the 1st respondent for
compliance.
S. Siri Jagan, Judge.
Tds/