Kerala High Court
Jogi Philip vs The Land Revenue Commissioner on 22 November, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34885 of 2010(I)
1. JOGI PHILIP,
... Petitioner
Vs
1. THE LAND REVENUE COMMISSIONER,
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE TAHSILDAR,
4. THE ASSISTANT ENGINEER,
5. MATHAI, S/O.LUKA,
6. LUKA, S/O.MATHAI,
For Petitioner :SRI.GEORGEKUTTY MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :22/11/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 34885 OF 2010
=====================
Dated this the 22nd day of November, 2010
J U D G M E N T
Petitioner seeks a direction for cancellation of Ext.P3 patta
issued in favour of the 5th respondent. Petitioner is a third party,
and if at all the petitioner has any grievance, it is for the
petitioner to seek the statutory remedies that are available.
Therefore, I am not persuaded to interfere with Ext.P3 in this writ
petition.
Writ petition fails and is dismissed. However, it is clarified
that this judgment will not affect the petitioner’s right, if any, to
pursue the statutory remedies.
ANTONY DOMINIC, JUDGE
Rp