IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 20813 of 2007(C)
1. NALINI, W/O.VELAYUDHAN, VIDHI NILAYAM,
... Petitioner
2. VELAYUDHAN, VIDHI NILAYAM, KANAKKANKAD,
Vs
1. THE KERALA STATE BACKWARD CLASSES
... Respondent
2. THE DISTRICT MANAGER,
3. THE DY.TAHSILDAR, REVENUE RECOVERY,
4. KERALA STATE ROAD TRANSPORT CORPORATION,
For Petitioner :SRI.P.R.VENKETESH
For Respondent :SRI.C.S.MANILAL
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :14/12/2007
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 20813 OF 2007 C
=====================
Dated this the 14th day of December, 2007
J U D G M E N T
The contention of the petitioner is that much more than
what is due to the 1st and 2nd respondents have been paid and
that despite this, revenue recovery action has been initiated
against her. It is seen that the petitioner has raised this very
complaint in Ext.P9, which has been made to the 2nd respondent.
If that be so, it is for the 2nd respondent to consider the claim of
the petitioner and pass appropriate order on the representation.
2. Therefore, I direct that the 2nd respondent shall
consider Ext.P9 and take appropriate decision on the matter. This
shall be done with notice to the petitioners.
3. Coming to the revenue recovery proceedings that are
initiated for recovery of the alleged dues to the respondents 1
and 2, I feel that pending decision on Ext.P9, further proceedings
pursuant to Ext.P11 should be deferred.
4. Accordingly, it is directed that all further proceedings
WPC 20813/07
:2 :
pursuant to Ext.P11 will stand deferred until orders are passed on
Ext.P9 as directed above. It is directed that 2nd respondent shall
take a decision on Ext.P9 as directed above within eight weeks of
receipt of a copy of this judgment.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE.
Rp