IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26413 of 2008(T)
1. V.SUBASH BABU, RAMAKRISHNA BHAVANAM,
... Petitioner
2. SUSEELA SASIKUMAR, RAMAKRISHNA BHAVANAM,
Vs
1. THE REVENUE DIVISIONAL OFFICER, ADOOR.
... Respondent
2. THE TAHSILDAR, KOZHANCHERRY.
3. THE VILLAGE OFFICER, KONNITHAZHAM.
For Petitioner :SRI.SATHISH NINAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :02/09/2008
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No.26413 of 2008
==================
Dated this the 3rd day of September, 2008
J U D G M E N T
The petitioners challenge Ext.P4 order of the 1st respondent-
Revenue Divisional Officer passed under the Kerala Land
Utilization Order, directing the petitioners to restore the
property mentioned in Ext.P4 as paddy land removing the
rubber plants planted by the petitioners thereon. I am not
inclined to entertain this writ petition at this stage since the
petitioners have an effective alternate remedy by way of appeal
before the Commissioner of Land Revenue as provided under the
Kerala Land Utilization Order. Therefore, without prejudice to
such right of the petitioners, this writ petition is dismissed.
However, to enable the petitioners to approach the Land Revenue
Commissioner and to get interim order, I direct that Ext.P4 shall
not be implemented for a period of two weeks.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2