IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24538 of 2009(J)
1. K.VIJAYAN, AGED 59 YEARS,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, KOTTAYAM.
... Respondent
2. THE PUNJA SPECIAL OFFICER, KOTTAYAM.
3. THE CONVENER, KANGAZHA '8'PADASEKHARA,
4. THE KANGAZHA '8' PADASEKHARAM,
For Petitioner :SRI.M.J.THOMAS
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :05/01/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
-----------------------------------------------
WP(C) No. 24538 of 2009
----------------------------------------
Dated, this the 5th day of January, 2010
J U D G M E N T
The learned counsel for the petitioner submits that the issue
involved in the Writ Petition is squarely covered by the decision in
WP(C) 17665/2009 and that this matter also can be disposed of in
similar lines.
2. Heard the learned Government Pleader as well.
3. In the facts and circumstances, the 2nd respondent is
directed to consider the matter and to take appropriate steps to recover
the defaulted amounts legally due to the petitioner in respect of the
cultivation in question, from the defaulting proprietors/cultivators of the
concerned ‘padasekharam’, invoking the relevant provisions under the
Revenue Recovery Act, of course, in accordance with law. Necessary
steps shall be pursued as above, as expeditiously as possible, at any
rate, within a period of six months from the date of receipt of a copy of
this judgment.
The Writ Petition is disposed of accordingly.
P. R. RAMACHANDRA MENON
JUDGE
dnc