IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 982 of 2009()
1. K.S.RAVINDRAN NAIR,
... Petitioner
Vs
1. M.VALSALA DEVI,MANAGER,
... Respondent
2. THE ADDITIONAL TAHSILDAR,
3. THE DISTRICT COLLECTOR,KOLLAM.
For Petitioner :SRI.M.V.THAMBAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
The Hon'ble MR. Justice P.BHAVADASAN
Dated :30/04/2009
O R D E R
V. RAMKUMAR
&
P. BHAVDASAN, JJ.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
W.A. No. 982 of 2009
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Dated this the 30th day of April, 2009
JUDGMENT
Ramkumar, J.
Heard the learned counsel for the appellant.
2. It is clarified that the judgment dated 2-4-2009 in W.P.
(C) No. 10804/2009 shall not stand in the way of the appellant
raising objections before the Addl. Tahsildar, Taluk Office
Kollam, if, according to the appellant, properties other than co-
ownership properties are sought to be transferred in the joint
names of the writ petitioner/1st respondent herein and other co-
owners pursuant to the request made in that behalf by the writ
petitioner.
The writ appeal is disposed of as above.
V.RAMKUMAR,
JUDGE.
P. BHAVADASAN,
JUDGE.
mn.