High Court Kerala High Court

N.R.Renesh vs State Of Kerala on 20 February, 2008

Kerala High Court
N.R.Renesh vs State Of Kerala on 20 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 6001 of 2008(M)


1. N.R.RENESH, NJALUPPADY HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE DISTRICT COLLECTOR, IDUKKI.

3. THE TAHSILDAR, UDUMBANCHOLA TALUK.

                For Petitioner  :SRI.C.S.MANU

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :20/02/2008

 O R D E R
                              ANTONY DOMINIC, J.



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



                             W.P.(C) 6001  of  2008



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



                           Dated: February 20, 2008



                                    JUDGMENT

The challenge is against Ext.P15, an order passed by the 2nd

respondent, cancelling the patta granted to the petitioner under the

Cardamom Rules of 1935 and ordering resumption of the land. In

terms of Rule 38 of the Cardamom Rules itself, an appellate remedy

is provided to the Land Revenue Commissioner. Since the statutory

remedy of appeal is available as above. I do not think it proper for

this court to examine the merits of the contentions at least at this

stage.

2. Therefore I dispose of this writ petition directing the

petitioner to pursue the statutory remedy of appeal to the Land

Revenue Commissioner. It is directed that if the petitioner files an

appeal within three weeks from today, the same will be entertained

and the appeal will be considered on merits with notice to the

WP(C) 6001/08

Page numbers

petitioner and within six weeks orders will be passed by the Land

Revenue Commissioner. I also direct that in the meanwhile all

further proceedings pursuant to Ext.P15 will be kept in abeyance.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE

mt/-