High Court Kerala High Court

A.R.Ramanathan vs Dy.Tahsildar on 20 June, 2007

Kerala High Court
A.R.Ramanathan vs Dy.Tahsildar on 20 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 19071 of 2001(U)



1. A.R.RAMANATHAN
                      ...  Petitioner

                        Vs

1. DY.TAHSILDAR
                       ...       Respondent

                For Petitioner  :SRI.G.HARIHARAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :20/06/2007

 O R D E R
                             KURIAN JOSEPH J.

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

                       O.P. NO.19071  OF  2001

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

                         Dated 20th  June,  2007.

                              J U D G M E N T

Petitioner approached this Court aggrieved by the

alleged recovery of the loss caused to the Government by the

petitioner in the matter of re-auction of timber logs. It is

submitted that on identical facts, this Court has already disposed

of O.P.No.29050/99, giving liberty to the petitioner therein to

approach the Government. Therefore, this writ petition is also

disposed of giving liberty to the petitioner to approach the

Government within one month from today. Subject to the

petitioner approaching the Government, the matter will be duly

considered by the Government with notice to the petitioner and

appropriate orders in accordance with law will be passed, within

another two months. The interim order passed by this Court in

C.M.P.No.30871/01 will continue till such time.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

OP NO. 2

KURIAN JOSEPH, J.

———————————————-

O.P. NO.19071 OF 2001 (U)

———————————————-

J U D G M E N T

Dated 20th June, 2007.