High Court Kerala High Court

Roy Antony vs The District Collector on 28 November, 2006

Kerala High Court
Roy Antony vs The District Collector on 28 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 22847 of 2003(T)


1. ROY ANTONY, VALLANATTU HOUSE,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, COLLECTORATE,
                       ...       Respondent

2. THE REVENUE DIVISIONAL OFFICER, PALAI.

3. THE THAHASILDAR, MEENACHIL TALUK OFFICE,

4. DEVASSIA EEPPAN, KAPPIL NADAKKATHAZHAM

5. JOSHY KURIAKOSE, KAPPIL NADAKKATHAZHAM

6. THE MEENACHIL EAST URBAN CO-OPERATIVE

                For Petitioner  :SRI.GEORGEKUTTY MATHEW

                For Respondent  :SRI.V.GIRI

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :28/11/2006

 O R D E R
                            KURIAN JOSEPH, J.

                      -----------------------------------------

                          W.P(C)No.22847  of  2003

                      -----------------------------------------

               Dated this the 28th  day of  November, 2006


                                  JUDGMENT

The writ petition is filed with the following prayers:-

(i) issue a writ of certiorari quashing Ext.P3 Auction

Certificates and P4 order as illegal and arbitrary.

(ii) issue a writ of mandamus directing the 1st respondent

to dispose of Ext.P5 revision petition after giving a chance

of being heard to the petitioner.

In case no orders have been passed on Ext.P5, there will be a direction

to the first respondent to dispose of the same with notice to the parties

within a period of four months from the date of production of a copy of

the judgment. The interim order passed by this court on 17-7-2003 will

continue till such time.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ahg.