IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7534 of 2010(N)
1. WILSON CHAKKAPPAN
... Petitioner
Vs
1. THE COMMISSIONER OF LAND REVENUE
... Respondent
For Petitioner :SRI.S.SREEKUMAR
For Respondent :SRI.M.M.SAYED MUHAMMED, SC, KFC
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :09/03/2010
O R D E R
P.R.RAMACHANDRA MENON, J
---------------------------
W.P(C) No. 7534 of 2010-N
----------------------------
Dated this the 9th day of March, 2010.
J U D G M E N T
The petitioner has approached this Court seeking for a direction to
the first respondent to consider Ext.P2 revision petition filed under
Section 83(1) of the Kerala Revenue Recovery Act.
2. Heard the learned Government Pleader appearing for the first
respondent, as well as the learned standing counsel appearing for the
second respondent.
3. Considering the limited nature of relief prayed for and
proposed to be given, this Court does not find it necessary to issue
notice to the third respondent for the time being.
4. In the above facts and circumstances, the first respondent is
directed to consider and pass appropriate orders on Ext.P2 revision
petition in accordance with law, of course after giving an opportunity of
hearing to the petitioner as well as the second and third respondents, as
expeditiously as possible, at any rate within six weeks from the date of
receipt of a copy of this judgment.
The Writ Petition is disposed of.
P.R.RAMACHANDRA MENON
JUDGE
ab