IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 38281 of 2007(G)
1. DEVAKI,
... Petitioner
Vs
1. THE COMMISSIONER OF LAND REVENUE,
... Respondent
2. THE DISTRICT COLLECTOR,
3. TALUK LAND BOARD,
4. THE TAHSILDAR,
5. THE SPECIAL DEPUTY TAHSILDAR,
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :01/01/2008
O R D E R
ANTONY DOMINIC, J.
= =W.P.(C)=No.=38281=OF = = = = =
= = = = = =
2007 G
= = = = = = = = = = = = = = = =
Dated this the 1st January, 2008
J U D G M E N T
The prayer sought for in this writ petition is for a disposal of
Ext. P1application filed under Section 85(8) of the Kerala Land
Reforms Act. Proceedings were admittedly initiated against the
petitioner’s father and that too in respect of land owned by him.
Petitioner has not shown in what manner she was interested in the
land in question.
2. If that be so, I am satisfied that Section 85(8) cannot be
invoked by the petitioner.
3. Therefore, there is no justification to direct the respondents
to consider Ext. P1 application filed under Section 85(8) of the
Kerala Land Reforms Act.
Writ petition fails and is dismissed.
ANTONY DOMINIC
JUDGE
jan/-