High Court Kerala High Court

Toc H Public School … vs State Of Kerala on 27 August, 2008

Kerala High Court
Toc H Public School … vs State Of Kerala on 27 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25270 of 2008(G)


1. TOC H PUBLIC SCHOOL (REG.NO.153/2007),
                      ...  Petitioner
2. MARYKUTTY VARGHESE, EXECUTIVE DIRECTOR,

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DISTRICT COLLECTOR, ERNAKULAM.

3. THE REVENUE DIVISIONAL OFFICER,

4. THE TAHSILDAR, TALUK OFFICE,

                For Petitioner  :SRI.K.P.DANDAPANI (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :27/08/2008

 O R D E R
                           S.SIRI JAGAN, J.
                     ==================
                     W.P.(C).No.25270 of 2008
                     ==================
              Dated this the 27th day of August, 2008
                           J U D G M E N T

The petitioners challenge Ext.P4 order wherein the

petitioners’ application for conversion of land for construction of a

school has been rejected by the Revenue Divisional Officer. Since

the petitioners have got a right of appeal against Ext.P4 order as

provided under the Kerala Land Utilization Order, I am not

inclined to entertain this writ petition at this point of time.

However, the learned counsel for the petitioners seeks indulgence

of this Court in directing the appellate authority to entertain an

appeal, if one is filed within two weeks.

2. I have heard the learned Government Pleader also.

3. Having heard both sides, I dispose of this writ petition

with a direction to the appellate authority under the Kerala Land

Utilization Order, to entrain appeal, if any, filed by the petitioners

against Ext.P4 within two weeks, and pass orders thereon in

accordance with law.

Sd/-

sdk+                                          S.SIRI JAGAN, JUDGE
            ///True copy///




                             P.A. to Judge

2