High Court Kerala High Court

V.L.Tom vs State Of Kerala on 30 June, 2009

Kerala High Court
V.L.Tom vs State Of Kerala on 30 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18229 of 2009(W)



1. V.L.TOM
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.MANOJ RAMASWAMY

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :30/06/2009

 O R D E R
                             V.GIRI,J.
                      -------------------------
                 W.P ( C) No. 18229 of 2009
                      --------------------------
               Dated this the 30th June,2009

                        J U D G M E N T

Challenging Exhibit-P7 order passed by the Revenue

Divisional Officer cancelling the mutation effected in

favour of the petitioner, petitioner has preferred Exhibit-

P8 revision before the District Collector. He is aggrieved

by the delay in the disposal of the same.

2. Having heard the learned Government Pleader

also, the writ petition is disposed of directing the 2nd

respondent to consider and pass orders on Exhibit-P8

revision within three months from the date of receipt of a

copy of this judgment, after hearing all concerned

persons. In the meanwhile, the District Collector shall

pass orders on the application for stay, after hearing the

concerned persons, within four weeks from the date of

receipt of a copy of this judgment along with a copy of the

writ petition.

(V.GIRI,JUDGE)

ma

2

3