IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33092 of 2008(M)
1. SAJI GEORGE
... Petitioner
Vs
1. TAHSILDAR, CHANGANASSERY & ORS.
... Respondent
For Petitioner :SRI.G.HARIHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :10/11/2008
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 33092 OF 2008 M
--------------------------------------
Dated this the 10th November, 2008
JUDGMENT
Petitioner challenges Ext.P8. Ext.P8 is an order passed by
the Commissioner of Land Revenue purporting to be under
Section 83 of the Revenue Recovery Act. I heard the learned
counsel for petitioner and the learned Government Pleader.
There is no dispute that there is a right of revision available to
the petitioner before the Government under Section 83 of the
Revenue Recovery Act. In such circumstances, I am not
inclined to entertain this Writ Petition. The Writ Petition is
disposed of relegating the petitioner to pursue the remedy
available to him under Section 83 of the Revenue Recovery Act.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy //
PS to Judge