IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 26370 of 2007(L)
1. THE CHITTOOR GOVT. SERVANTS CO-OP.
... Petitioner
Vs
1. TAHSILDAR, THE CHITTOOR TALUK,
... Respondent
2. DISTRICT COLLECTOR, PALAKKAD DISTRICT,
3. ACCOUNTANT GENERAL, KERALA,
4. STATE OF KERALA REPRESENTED BY
For Petitioner :SRI.M.PAUL VARGHESE
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :25/09/2007
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 26370 OF 2007
====================
Dated this the 25th day of September, 2007
J U D G M E N T
The petitioner was aggrieved by Ext.P9, an order issued by
the 1st respondent demanding Rs.10,22,200/- towards the
amount due under the Kerala land Conservancy Act. It is
submitted that subsequently Ext.P10 order has been issued
requiring the petitioner to remit the amount or else to vacate the
premises. It is also stated in Ext.P10 that if the petitioner does
not vacate the premises within the period, they will be forcefully
evicted. In pursuance to Ext.P10, notice has been issued under
Rule 11 and the same has been produced as Ext.P11. Ext.P10 is
an appealable order and therefore it is for the petitioner to file an
appeal to the Revenue Divisional Officer concerned and writ
petition is not the remedy.
2. In view of the above, I dispose of the writ petition
directing that the petitioner shall file an appeal before the
Appellate Authority within 2 weeks from today, and that in the
WPC 26370/07
: 2 :
meanwhile, further proceedings pursuant to Ext.P11 shall be
kept in abeyance. It is thereafter for the petitioner to obtain
appropriate interim orders from the Appellate Authority.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE.
Rp