High Court Kerala High Court

V.P.Venugopal vs Eliamma on 16 February, 2010

Kerala High Court
V.P.Venugopal vs Eliamma on 16 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4970 of 2010(S)


1. V.P.VENUGOPAL, S/O.PARAMESWARAN,
                      ...  Petitioner
2. RENJITH RAJAN,S/O. P.N.RAJAN, AGED 24
3. K.K.VELAYUDHAN, S/O.K.T.KUNJAN,
4. K.M.JOY, S/O.MATHAI, AGED 46 YEARS,

                        Vs



1. ELIAMMA, W/O.GEORGE,
                       ...       Respondent

2. AARATHY SANTHOSH, W/O.SANTHOSH,

3. THE VILLAGE OFFICER, MULANTHURUTHY

4. SUB INSPECTOR OF POLICE,

5. THE DISTRICT COLLECTOR, ERNAKULAM

                For Petitioner  :SRI.P.M.ZIRAJ

                For Respondent  : No Appearance

The Hon'ble the Acting Chief Justice MR.P.R.RAMAN
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :16/02/2010

 O R D E R
                           P.R. RAMAN Ag. CJ &
                    C.N. RAMACHANDRAN NAIR, J.
                 = = = = = = = = = = = = = = = = = = = =
                           W.P.(C). 4970 OF 2010
                        = = = = = = = = = = = = = =
        DATED THIS, THE 16TH DAY OF FEBRUARY, 2010.

                              J U D G M E N T

Raman, Ag. CJ.

The complaint made in this writ petition is the inaction on the part of

the Village Officer, to take action even after issuing a stop memo by him

against the unauthorised filling of paddy fields. In case there is any

violation of the stop memo issued against conversion of paddy fields, it is

open to the petitioner to approach the Revenue Divisional Officer in this

regard, whereupon, that authority will look into the matter and to the

needful.

The writ petition is disposed of as above.

P.R. RAMAN,
(Ag. CHIEF JUSTICE)

C.N. RAMACHANDRAN NAIR,
(JUDGE).

knc/-