IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 9357 of 2008(L)
1. V.O.AUGUSTINE, S/O.OUSEPH,
... Petitioner
2. V.D.PAULY, S/O.DEVASSY, AGED 46 YEARS,
Vs
1. THE STATE OF KERALA, REPRESENTED
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE REVENUE DIVISIONAL OFFICER,
4. THE SECRETARY,
5. THE VILLAGE OFFICER,
6. THE VILLAGE OFFICER,
7. THE MINING AND GEOLOGY DEPARTMENT,
8. THE CIRCLE INSPECTOR OF POLICE,
9. P.M.SHAMSUDHEEN, S/O.MAKKAR KUNJU,
10. RAHMATH CHARITABLE TRUST,
11. MOTHER SUPERIOR, ST.JOSEPH'S
For Petitioner :SRI.PAUL K.VARGHESE
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :19/03/2008
O R D E R
PIUS.C.KURIAKOSE, J.
- - - - - - - - - - - - - - - - - - - - -
W.P.(c).No. 9357 OF 2008
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 19th day of March, 2008
JUDGMENT
I do not propose to go into the merits of the matter. The
grievance voiced by the petitioners who are said to be agriculturists
engaged in cultivation of paddy is that respondents 9, 10 and 11 are
illegally filling up vast areas of paddy fields and that though complaint
was submitted before various authorities, no action has been taken.
Ext.P4 is the copy of the complaint submitted by the petitioners before
various authorities including the Revenue Divisional Officer,
Muvattupuzha who is the competent authority under the land utilisation
order. It is conceded that on entertaining Ext.P4, respondent No.3 has
forwarded the same to respondents 5 and 6 for report.
I dispose of the writ petition directing the third respondent to
finalise the proceedings he has initiated on the basis of Ext.P4 with
notice to the petitioners and also to respondents 9 to 11 at the earliest.
At any rate, reports should be obtained and further enquiry if necessary
WPC.No.9357/08 2
be conducted and orders shall be passed on Ext.P4 by the third
respondent within two months of receiving a copy of this judgment.
PIUS.C.KURIAKOSE
JUDGE
sv.
WPC.No.9357/08 2