IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21284 of 2009(E)
1. THOMAS MICHAEL,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE TAHSILDAR,
3. THE VILLAGE OFFICER,
4. REVENUE DIVISIONAL OFFICER,
For Petitioner :SRI.N.SUKUMARAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :29/07/2009
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.21284 of 2009
--------------------------
Dated this the 29th July,2009
J U D G M E N T
Aggrieved by Ext.P7 order passed by the Tahasildar,
petitioner has preferred a statutory appeal before the
RDO as per Ext.P8 and has also filed an application for
stay of eviction pursuant to Ext.P7.
2. Heard Learned Government Pleader also.
3. In the facts and circumstances of the case, the
RDO shall proceed to pass orders on Ext.P8, after hearing
the petitioner, within a period of eight weeks from the
date of receipt of a copy of this judgment. Status quo as
on date shall be maintained till orders are passed by the
RDO.
Writ petition is disposed of as above.
(V.GIRI,JUDGE)
ma
2
3