Kerala High Court
Bhargavi Amma vs The Sub Registrar on 25 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7789 of 2005(B)
1. BHARGAVI AMMA, D/O.AMMALU AMMA,
... Petitioner
Vs
1. THE SUB REGISTRAR,
... Respondent
2. THE DISTRICT REGISTRAR,
For Petitioner :SRI.P.BHASKARAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :25/07/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No. 7789 of 2005
-----------------------------------------
Dated this the 25th day of July, 2008
JUDGMENT
In the matter of registration of document in case the
petitioner has still any grievance left, she may approach the
Commissioner, Land Revenue under Section 54(2) of the Kerala
Stamp Act in which case appropriate action in accordance with
law with notice to the petitioner will be taken within another
three months.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.7789 of 2005
———————————–
JUDGMENT
25th July, 2008