IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 29157 of 2002(U)
1. THE SECRETARY, SREE BHAGAVATHISEVA
... Petitioner
Vs
1. CHIEF SECRETARY, GOVT.OF KERALA,
... Respondent
2. COMMISSIONER FOR LAND REVENUE,
3. DISTRICT COLLECTOR, KASARAGOD.
4. UBAID MEMORIAL FORUM, REPRESENTED BY ITS
5. SECRETARY, KASARAGOD MUNICIPALITY,
For Petitioner :.
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :15/10/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
O.P.No.29157 of 2002 &
W.P(C) No.30434 of 2003
-----------------------------------------
Dated this the 15th day of October, 2008
JUDGMENT
In the matter of assignment of land it is submitted that the
petitioner had submitted Ext.P7 representation (O.P.
No.29157/2002). There will be a direction to the Government to
take a decision on the said representation with notice to the
petitioner and to the affected parties. It is made clear that in
that view of the matter I have not considered the writ petitions
on merits and the entire contentions are left open. It is further
made clear that till orders are passed as above the interim orders
passed by this court will continue. The petitioner will produce a
copy of this judgment along with a copy of the writ petitions
before the Government.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
O.P.No.29157 of 2002 &
W.P(C) No.30434 of 2003
———————————–
JUDGMENT
15th October, 2008