IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35080 of 2009(D)
1. K.V.UNNI, AGED 42 YEARS,
... Petitioner
Vs
1. THE REVENUE DIVISIONAL OFFICER,
... Respondent
2. THE VILLAGE OFFICER, KUREEKADU VILLAGE,
3. PRABHAKARAN, FATHERS NAME NOT KNOWN,
4. MURALI, S/O. PRABHAKARAN,
For Petitioner :SRI.A.T.ANILKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :07/12/2009
O R D E R
P.N.RAVINDRAN, J
-------------------
W.P.(C).35080/2009
--------------------
Dated this the 7th day of December, 2009
JUDGMENT
Ext.P3 order passed by the Sub Collector, Fort Kochi,
rejecting Ext.P1 appeal filed by the petitioner under Rule 18
of the Transfer of Registry Rules, 1966, is under challenge in
this writ petition. As per Rule 18(iv) of the Transfer of
Registry Rules, the District Collector is empowered to revise
Ext.P3. The District Collector can call for the revenue
records, examine them, hear the petitioner and respondents 3
and 4 and take a decision thereafter. The petitioner thus has
an effective and meaningful alternate remedy. In such
circumstances, I find no reason to entertain this writ petition.
I accordingly decline jurisdiction and dismiss the writ petition
leaving open the petitioner’s contentions and reserving liberty
with him to file a revision petition before the District
Collector under Rule 18(iv) of the Transfer of Registry Rules,
1966.
P.N.RAVINDRAN,
Judge
mrcs