Kerala High Court
A.G.Abraham vs The Revenue Divisional Officer on 13 August, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25918 of 2004(I)
1. A.G.ABRAHAM, KARADAMANNIL HOUSE,
... Petitioner
Vs
1. THE REVENUE DIVISIONAL OFFICER,
... Respondent
2. THE ADDITIONAL TAHSILDAR,
For Petitioner :SRI.N.D.PREMACHANDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :13/08/2009
O R D E R
C.N.RAMACHANDRAN NAIR, J.
....................................................................
W.P.(C) No.25918 of 2004
....................................................................
Dated this the 13th day of August, 2009.
JUDGMENT
The petitioner is dead and therefore, counsel has no instruction.
Government Pleader submitted that demand under challenge is penalty for
illegal removal of river sand by the deceased petitioner and his family
members. In the circumstances, W.P. is closed as abated leaving freedom
to the respondents to proceed against property of the deceased and legal
heirs after serving notice on them.
C.N.RAMACHANDRAN NAIR
Judge
pms