High Court Kerala High Court

K.S.Antony vs The District Collector on 15 October, 2008

Kerala High Court
K.S.Antony vs The District Collector on 15 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30286 of 2008(E)


1. K.S.ANTONY,S/O.SKARIA, AGED 63 YEARS,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE TAHSILDAR (RR)

3. THE WELFARE FUND INSPECTOR,

4. K.T.JAMES, S/O.THOMAS,

                For Petitioner  :SRI.C.A.CHACKO

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :15/10/2008

 O R D E R
                                   K.M.JOSEPH, J.
                        - - - - - - - - - - - - - - - - - - - - - - - - -
                            WP.(C) No.30286 of 2008
                        - - - - - - - - - - - - - - - - - - - - - - - - -
                      Dated this the 15th day of October, 2008

                                      JUDGMENT

Petitioner challenges Exts.P2 and P5. As far as Ext.P5 is

concerned, learned Government Pleader points out that the petitioner has an

alternate remedy available under Section 83 of the Revenue Recovery Act.

In such circumstances I am not inclined to entertain this writ petition. The

writ petition is disposed of without prejudice to the right of the petitioner to

approach the alternate forum available under the Revenue Recovery Act.

(K.M. JOSEPH, JUDGE)

sb