IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9581 of 2008(N)
1. T.S.GANGAPRASAD, THOTTUMKARA HOUSE,
... Petitioner
Vs
1. THE LAND REVENUE COMMISSIONER,
... Respondent
2. THE DISTRICT COLLECTOR, ALAPPUZHA.
3. THE DEPUTY TAHSILDAR (R.R), CHERTHALA.
4. THE VILLAGE OFFICER, PERUMPALAM,
5. THE BLOCK DEVELOPMENT OFFICER,
For Petitioner :SRI.J.OM PRAKASH
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :05/06/2008
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.9581 OF 2008
----------------------------------------
Dated this the 5th day of June, 2008
JUDGMENT
The petitioner was proceeded against by the 5th respondent
for amounts due under the Kerala Panchayati Raj Act. The
petitioner filed a suit challenging the same, inter alia, on the
ground of limitation, the same was dismissed in view of
amendment to Section 72, whereby the jurisdiction of the Civil
Court was taken away and instead a right of taking up the matter
with the Board of Revenue was incorporated. The petitioner now
submits that he has filed Ext.P10 before the Commissioner of
Land Revenue, who exercises functions of the Board of Revenue
after abolition of the Board of Revenue. The petitioner seeks a
direction to the 1st respondent to consider and pass orders on
Ext.P10 expeditiously.
2. I have heard the learned Government Pleader also.
In the facts and circumstances of the case, I dispose of this
writ petition with a direction to the 1st respondent to consider and
pass orders on Ext.P10 as expeditiously as possible, at any rate,
W.P.(c)No.9581/08 2
within a period of three months from the date of receipt of a
copy of this judgment, after affording an opportunity of being
heard to the petitioner. Till orders are so passed, the interim
stay granted by this Court shall continue to be in force,
provided the petitioner has remitted an amount of Rs.25,000/-
as directed by order dated, 24.3.2008. 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
Acd
W.P.(c)No.9581/08 3