High Court Kerala High Court

Ammini vs The State Of Kerala on 23 December, 2009

Kerala High Court
Ammini vs The State Of Kerala on 23 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37455 of 2009(B)


1. AMMINI, AGED 65 YEARS, D/O.KHADER,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE TAHSILDAR, REVENUE RECOVERY,

3. THE VILLAGE OFFICER, KIDANGANAD VILLAGE,

4. THE ASST. WILD LIFE WARDEN,

5. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.A.V.JAMES

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :23/12/2009

 O R D E R
         THOTTATHIL B. RADHAKRISHNAN, J.

  = = = = = = = = = = = = = = = = = = = = = = = =

            W.P.(C).No.37455 of 2009-B

  = = = = = = = = = = = = = = = = = = = = = = = =

     Dated this the 23rd day of December, 2009.

                     JUDGMENT

Ext.P3 is an order issued by the Tahsildar on

30.11.2009 under the provisions of the Kerala

Land Conservancy Act. The petitioner has

statutory remedies before the superior officers

under that legislation. Without prejudice to that

course, this writ petition is dismissed.

THOTTATHIL B.RADHAKRISHNAN,
JUDGE.

Sha/2412