IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24958 of 2009(L)
1. VIJU R.P., S/O.LATE RAJESEKHARAN NAIR,
... Petitioner
Vs
1. THE REVENUE DIVISIONAL OFFICER,
... Respondent
For Petitioner :SRI.BINOY VASUDEVAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :28/08/2009
O R D E R
V.GIRI, J
-------------------
W.P.(C).24958/2009
--------------------
Dated this the 28th day of August, 2009
JUDGMENT
Petitioner has filed Ext.P2 application before the
respondent seeking permission under the Kerala Land
Utilization Order for conversion of an extent of 10.9 cents of
property in R.S.No.498/6 in Pudupariyaram Village in
Palakkad Thaluk. The application is pending consideration
and hence the writ petition.
2. I heard learned Government Pleader also. Respondent
shall consider Ext.P2 and after due enquiry take appropriate
decision in terms of the provisions of the Kerala Land
Utilization Order within two months from the date of receipt
of a copy of this judgment.
Writ petition is disposed of as above.
V.GIRI,
Judge
mrcs