IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10563 of 2010(U)
1. M.G.THOMAS ALIAS BOBAN,MALIEKAL HOUSE,
... Petitioner
Vs
1. THE TAHSILDAR, MEENACHIL,KOTTAYAM DIST.
... Respondent
For Petitioner :SRI.MATHEW JOHN (K)
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :29/03/2010
O R D E R
T.R. Ramachandran Nair, J.
- - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No.10563 of 2010-U
- - - - -- - - - - - - - - - - - - - - - - - - - -
Dated this the 29th day of March, 2010.
JUDGMENT
This is a matter where the application for mutation has been rejected
by the Tahsildar, as per Ext.P2.
2. Heard learned Govt. Pleader, who submitted that the petitioner has
got an effective alternative remedy by way of appeal under Rule 18 of the
Transfer of Registry Rules. If the petitioner files an appeal within 10 days,
the appellate authority will consider and pass appropriate orders within a
period of six weeks from the date of receipt of a copy of this judgment. The
petitioner will forward a copy of this judgment along with a copy of the writ
petition for compliance.
The writ petition is disposed of as above. No costs.
(T.R. Ramachandran Nair, Judge.)
kav/