IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 513 of 2007()
1. JOY ALUKKAS, S/O.ALUKKA VARGHESE,
... Petitioner
Vs
1. TAHSILDAR,
... Respondent
2. REVENUE DIVISIONAL OFFICER,
3. VILLAGE OFFICER,
4. THRIKKAKKARA GRAMA PANCHAYAT,
5. K.P.PRAMILA, W/O.DR.N.K.BALAN,
6. KERALA STATE ELECTRICITY BOARD,
For Petitioner :SRI.BABU JOSEPH KURUVATHAZHA
For Respondent :GOVERNMENT PLEADER
The Hon'ble the Acting Chief Justice MR.K.S.RADHAKRISHNAN
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :27/02/2007
O R D E R
K.S.RADHAKRISHNAN, Ag.C.J. &
M.N.KRISHNAN, J.
-------------------------------
W.A.No.513 of 2007
-------------------------------
Dated, this the 27th day of February, 2007
JUDGMENT
Radhakrishnan, Ag.C.J.
We find no infirmity in the impugned order passed by the learned
Single Judge. However, considering the facts and circumstances of
the case, the appellant is given six weeks’ time for making the
payment as directed by the learned Single Judge. It is brought to our
notice that the appellant has already preferred an appeal before the
Revenue Divisional Officer and it is pending consideration. It is open
to the appellant to make a request for local inspection in which event
the Revenue Divisional Officer will take note of the same and pass
appropriate orders in accordance with law. If the amount is not paid
as directed it will be open to the authorities to take coercive steps.
Writ appeal is disposed of accordingly.
Sd/-
K.S.RADHAKRISHNAN,
Ag.CHIEF JUSTICE.
Sd/-
M.N.KRISHNAN,
JUDGE.
vns
/ true copy /