High Court Kerala High Court

Leenamma Thomas vs State Of Kerala on 6 April, 2010

Kerala High Court
Leenamma Thomas vs State Of Kerala on 6 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11797 of 2010(Y)


1. LEENAMMA THOMAS, AGED 58,
                      ...  Petitioner
2. RAJU THOMAS,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

3. THE REVENUE DIVISIONAL OFFICER,

4. THE TAHSILDAR,

5. THE AGRICULTURAL INCOME TAX AND SALES

                For Petitioner  :SRI.T.K.VENUGOPALAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :06/04/2010

 O R D E R
                   P.R. RAMACHANDRA MENON, J.
             ..............................................................................
                      W.P.(C) No. 11797 OF 2010
              .........................................................................
                        Dated this the 6th April , 2010



                                   J U D G M E N T

The petitioners are aggrieved of Ext.P21 order passed by

the 4th respondent pursuant to the direction given by this court

vide Ext. P20 judgment. The grievance of the petitioner is that

in spite of the clear direction given by this Court, the matter has

not been properly considered by the 4th respondent, hence the

grievance of the petitioner still stands to be redressed.

2. Heard the learned Government Pleader as well

3. It is very much evident that the petitioner is having a

statutory remedy available by filing a Revision Petition under

Section 83(1) of the Revenue Recovery Act, approaching the

Commissioner for Land Revenue, Govt. of Kerala,

Thiruvananthapuram.

4. In the said circumstance, the petitioner is permitted to

approach the statutory authority by filing a Revision Petition,

which shall be done within two weeks from the date of receipt of

W.P.(C) No. 11797 OF 2010

2

a copy of the judgment. If any such Revision Petition is filed,

the same shall be considered and finalised by the said authority

after giving an opportunity of hearing to the petitioner, as

expeditiously as possible, at any rate, within a period of three

months from the date of receipt of a copy of the judgment. So

as to enable the petitioner to pursue such exercise, the

Commissioner for Land Revenue is suo motu impleaded as

additional 6th respondent and the learned Government Pleader

has entered appearance on behalf of the said respondent. The

petitioner shall produce a copy of the judgment and a copy of

the Writ Petition before the Addl.6th respondent for prompt

compliance.

The Writ Petition is disposed of.

P.R. RAMACHANDRA MENON,
JUDGE.

lk