High Court Kerala High Court

J. Sailesh Kumar vs The Sub Collector on 11 January, 2008

Kerala High Court
J. Sailesh Kumar vs The Sub Collector on 11 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 16627 of 2002(D)


1. J. SAILESH KUMAR, SON OF LATE
                      ...  Petitioner

                        Vs



1. THE SUB COLLECTOR, ADOOR,
                       ...       Respondent

2. THE TAHSILDAR, ADOOR,

3. THE CIRCLE INSPECTOR OF POLICE,

4. THE STATE OF KERALA, REPRESENTED

                For Petitioner  :SRI.K.B.PRADEEP

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :11/01/2008

 O R D E R
                         KURIAN JOSEPH, J.
               ---------------------------------------
                    O.P. No. 16627 OF 2002
               ---------------------------------------
           Dated this the 11th day of January, 2008.


                          J U D G M E N T

Petitioner approached this Court challenging Exhibit P1

proceedings of the Sub Collector, Adoor. It is seen that a

standard form order has been passed imposing a fine of

Rs.25,000/-. Petitioner submits that no opportunity for hearing

was given to him.

2. I quash Exhibit P1. There will be a direction to the first

respondent/competent authority to consider the matter afresh

with notice to the petitioner and pass appropriate orders in

accordance with law, adverting to the contentions taken by the

petitioner, within a period of three months from the date of

production of a copy of this judgment.

This original petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

O.P. No. 16627 OF 2002

J U D G M E N T

11.01.2008