Kerala High Court
B.Shanvaz vs The Deputy Tahsildar [Rr on 18 September, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3094 of 2005(R)
1. B.SHANVAZ, S.S.MANZIL,
... Petitioner
Vs
1. THE DEPUTY TAHSILDAR [RR].
... Respondent
2. THE JOINT REGIONAL TRANSPORT OFFICER,
3. M.HAKKIM, S/O.MYDEEN KUNJU,
4. NOUSHAD, S/O.SHAHUL HAMEED, KATTIVILA
5. ABDUL SAMAD, S/O.MAHAMOOD, T.C.85/35/612
6. THE GOVERNMENT OF KERALA, REP. BY
For Petitioner :SRI.S.ABDUL RAZZAK
For Respondent :SRI.SAJU.S.A
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
Dated :18/09/2008
O R D E R
K. BALAKRISHNAN NAIR, J.
--------------------------------------
W.P.(C) No.3094 OF 2005
--------------------------------------
Dated this the 18th day of September, 2008
J U D G M E N T
~~~~~~~~~~~
The petitioner submits he has already moved the civil
court against the recovery steps taken by the revenue recovery
officials. Though the suit filed by him was dismissed by the
Munsiff Court, the appellate court has granted stay of recovery
pending consideration of the appeal.
In view of the above position, this writ petition is closed,
without prejudice to the contentions of the petitioner and his
right to pursue the appeal filed by him before the appellate
court.
(K.BALAKRISHNAN NAIR, JUDGE)
ps