High Court Kerala High Court

The District Registrar vs S.Balachandran Nair on 29 October, 2008

Kerala High Court
The District Registrar vs S.Balachandran Nair on 29 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2490 of 2005(U)


1. THE DISTRICT REGISTRAR,
                      ...  Petitioner
2. THE SUB REGISTRAR, FORT,

                        Vs



1. S.BALACHANDRAN NAIR, NANDESWAR,
                       ...       Respondent

2. KERALA LOK AYUKTA, LEGISLATIVE

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.BLAZE K.JOSE

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :29/10/2008

 O R D E R
                       KURIAN JOSEPH, J.
              -----------------------------------------
                    W.P(C) No.2490 of 2005
              -----------------------------------------
           Dated this the 29th day of October, 2008

                             JUDGMENT

The challenge is on Ext.P6 order passed by the second

respondent. It is seen that as per the said order the second

respondent has interfered with the order passed by the second

petitioner under Section 45B of the Kerala Stamp Act. The

remedy open to the first respondent-complainant is to pursue the

matter before the District Court and the second respondent has

no jurisdiction to interfere in the matter. Therefore, Ext.P6 order

is quashed.

The writ petition is allowed as above.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

———————————–
W.P(C).No.2490 of 2005

———————————–

JUDGMENT

29th October, 2008