IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 31314 of 2000(C)
1. P.V.NARAYANI
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.V.RAJENDRAN
For Respondent :SRI.T.K.VIPINDAS
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :22/10/2008
O R D E R
KURIAN JOSEPH, J.
------------------------------------
O.P.No.31314 OF 2000
------------------------------------
Dated this the 22nd day of October, 2008.
J U D G M E N T
Petitioner is essentially aggrieved since an assignment in
her favour as per Exhibit P1 was cancelled. The main contention
is that the cancellation is made after 15 years by the appellate
authority. But, it is seen from the order of the appellate
authority that the said authority has remanded the matter to the
Tahsildar for passing fresh orders on verification of the entire
records. Therefore, this Court need not go into the various
contentions taken by the petitioner, since the petitioner will get
every opportunity before the Tahsildar to take all available
contentions.
2. Therefore, this original petition is disposed of directing
the fourth respondent/competent authority to pass consequential
orders pursuant to Exhibit P3, if not already passed, with notice
to the petitioner, fifth respondent and any other affected party,
after permitting the parties to verify the records, within a period
of four months.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
O.P.No. 31314 OF 2000
J U D G M E N T
22.10.2008