IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3692 of 2009(M)
1. K.V.CHELLAPPAN, S/O.VELAN,
... Petitioner
Vs
1. LAND REVENUE COMMISSIONER,
... Respondent
2. TAHSILDAR, TALUK OFFICE, ALATHUR.
3. DISTRICT COLLECTOR, CIVIL STATION,
4. R.BALAKRISHNAN, S/O.BALAN, PAKKAD HOUSE,
For Petitioner :SRI.PHILIP MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :04/02/2009
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No. 3692 of 2009
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 4th day of February, 2009
JUDGMENT
Petitioner challenges Ext.P7. It is an order passed under
Section 83(1) of the Revenue Recovery Act by the Land Revenue
Commissioner. Against the same, petitioner has a statutory remedy under
Section 83(2) of the Act before the Government.
2. Heard learned Government Pleader also.
3. I would think that the petitioner has to work out his
remedies before the Government under Section 83(2) of the Act. In the
meantime petitioner is faced with proceedings for sale of the property.
The writ petition is disposed of as follows:
If the petitioner files a revision under Section 83(2) of the Act
within two weeks from today, the revision will be considered with
opportunity of hearing to the petitioner and a decision will be taken thereon
within a period of one month from the date of filing of the revision. In the
meantime, proceedings pursuant to Ext.P9 will be adjourned by a period of
six weeks on condition petitioner deposits a sum of Rs.50,000/- before the
time of sale mentioned in Ext.P7.
(K.M. JOSEPH, JUDGE)
sb
WPC. 2