IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27997 of 2010(Y)
1. G.P.STEPHAN,GOPURATHINKAL,
... Petitioner
Vs
1. THE REVENUE DIVISIONAL OFFICER,
... Respondent
2. THE VILLAGE OFFICER,KARUKUTTY,ALUVA,
3. THE TAHSILDAR,ALUVA,ERNAKULAM DISTRICT,
For Petitioner :SRI.V.G.ARUN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :09/09/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 27997 OF 2010 (Y)
=====================
Dated this the 9th day of September, 2010
J U D G M E N T
The challenge in the writ petition is against Ext.P4, an order
passed by the 1st respondent rejecting an application made by the
petitioner under the provisions of the Kerala Land Utilization
Order. Under the provisions of the said order, appellate remedy is
available to the petitioner before the Land Revenue
Commissioner. In that view of the matter, it is not necessary for
this Court to entertain the writ petition on merits.
Therefore, without prejudice to the contentions and with
liberty to pursue the appellate remedy, this writ petition is closed.
ANTONY DOMINIC, JUDGE
Rp