IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 26151 of 2001(L)
1. M.P. AJAYAN
... Petitioner
Vs
1. DEPUTY TAHSILDAR
... Respondent
For Petitioner :SRI.P.SHAIJAN JOSEPH
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :21/12/2006
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
O.P.No.26151 of 2001
----------------------------------------------
Dated 21st December, 2006.
J U D G M E N T
Petitioner approached this Court with certain
grievances regarding the revenue recovery steps initiated against
him. It is seen that the same is for recovery of the fine as ordered
by the Judicial First Class Magistrate, Aluva in M.C.11/2000.
According to the petitioner, the accused had already been
produced before the Magistrate Court and the accused was
acquitted also. If that be so, it is for the petitioner to move the
said court to recall the orders. In order to enable the petitioner to
work out the relief as above, the recovery in the matter will be
deferred for a period of six months.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
O.P.No.26151 of 2001 (L)
———————————————-
J U D G M E N T
Dated 21st December, 2006.