Kerala High Court
State Of Kerala vs Arulappan on 8 August, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22471 of 2005(A)
1. STATE OF KERALA, REPRESENTED BY THE
... Petitioner
2. THE DISTRICT REGISTRAR (GENERAL)
3. THE SUB REGISTRAR, SUB REGISTRY OFFICE,
Vs
1. ARULAPPAN, KRISHNA BUILDINGS,
... Respondent
2. THE KERALA LOK AYUKTHA, LEGISLATURE
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.D.SAJEEV
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :08/08/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No.22471 OF 2005
---------------------------------------
Dated this the 8th day of August, 2008.
J U D G M E N T
Challenge is on Exhibit P5 order passed by the Lok Ayukta.
The remedy open to the first respondent is to approach the
District Court under Section 45B of the Kerala Stamp Act.
Exhibit P5 is hence quashed with liberty to the first respondent to
pursue his appellate remedy within a period of one month from
today.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No. 22471 OF 2005
J U D G M E N T
08.08.2008