High Court Kerala High Court

Thomas vs State Of Kerala on 30 May, 2007

Kerala High Court
Thomas vs State Of Kerala on 30 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 16452 of 2007(H)


1. THOMAS, S/O.GEORGE, AGED 40 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. DISTRICT COLLECTOR, CIVIL LINES,

3. THASILDAR, TALUK OFFICE, PALAKKAD.

4. VILLAGE OFFICER, VILLAGE OFFICE,

                For Petitioner  :SRI.T.V.GEORGE

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :30/05/2007

 O R D E R
                               S. SIRI JAGAN, J.

                       ---------------------------------

                        W.P.(C)NO.16452 OF 2007

                      ----------------------------------

               DATED THIS THE 30th DAY OF MAY, 2007


                                   JUDGMENT

The petitioner challenges Ext.P5 communication whereby he has

been directed to vacate the properties covered by the same within

three days. The petitioner has an effective alternate remedy by way of

filing an appeal under the Land Conservancy Act in which he can

produce all the documents in support of his case and also move a stay

petition.

2. Accordingly, if the petitioner files an appeal and moves a

stay petition within two weeks, the Appellate Authority shall consider

the same in accordance with law and pass expeditious orders. To

enable the petitioner to do so, I direct that further proceedings

pursuant to Ext.P5 shall be kept in abeyance for a period of two weeks.

The writ petition is disposed of as above.

S. SIRI JAGAN, JUDGE

Acd