High Court Kerala High Court

Vareed vs The Tahsildar on 15 February, 2008

Kerala High Court
Vareed vs The Tahsildar on 15 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2522 of 2005(A)


1. VAREED, S/O.VAREED,
                      ...  Petitioner
2. GOPI, S/O.CHATHAN,

                        Vs



1. THE TAHSILDAR, MUKUNDAPURAM TALUK,
                       ...       Respondent

2. THE VILLAGE OFFICER,

3. THE VILLAGE OFFICER,

4. PRADEEP KUMAR T.V., S/O.VELAYUDHAN,

5. ALICE PAULY, W/O.PAULY,

                For Petitioner  :SRI.V.CHITAMBARESH

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :15/02/2008

 O R D E R
                C.N.RAMACHANDRAN NAIR, J.
                   -------------------------------------------
                     W.P.(C).No.2522 of 2005
                  -------------------------------------------
            Dated this the 15th day of February, 2008



                              JUDGMENT

The writ petition is filed challenging the recovery

proceedings for recovery of fine imposed by the Magistrate. It is

for the petitioner to file appeal against the penalty order issued

by the Magistrate before the District Court. The writ petition

filed against the penalty order issued by the Magistrate is

therefore devoid of any merit and is therefore dismissed.

C.N.RAMACHANDRAN NAIR, JUDGE
csl