High Court Kerala High Court

V.K.Sivasubrahmanniam vs The District Collector on 26 February, 2009

Kerala High Court
V.K.Sivasubrahmanniam vs The District Collector on 26 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 346 of 2009()



1. V.K.SIVASUBRAHMANNIAM
                      ...  Petitioner

                        Vs

1. THE DISTRICT COLLECTOR
                       ...       Respondent

                For Petitioner  :SRI.V.R.KESAVA KAIMAL

                For Respondent  :SRI.R.RAYA SHENOY

The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI

 Dated :26/02/2009

 O R D E R

J.B. Koshy,Ag.C.J. & V.Giri, J.

—————————————-

W.A. No. 346 of 2009

—————————————-
Dated this the 26th day of February, 2009

Judgment

Koshy, Ag.C.J.

The learned single Judge rejected the petition as petitioner

has got alternate remedy. In the above circumstances, petitioner may

seek alternate remedy including civil remedy and if petitioner avails

the alternate remedies, it should be considered untrammelled by the

observations in the impugned judgment.

The writ appeal is disposed of accordingly.

J.B.Koshy
Acting Chief Justice

V. Giri
Judge

vaa