High Court Kerala High Court

Agnes Herman vs The Revenue Divisional Officer on 16 November, 2007

Kerala High Court
Agnes Herman vs The Revenue Divisional Officer on 16 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 2712 of 2007()


1. AGNES HERMAN, W/O.LATE JOSE HERMAN,
                      ...  Petitioner
2. GREGORY, S/O.LATE JOSE HERMAN,
3. CLARA, W/O.TRVOR FRANCIS,
4. ISABEELA, W/O.DOMIYANOSE,
5. BINDU, D/O.LATE JOSE HERMAN, PANAKKAL,
6. JOSE ANTONY, S/O.LATE JOSE HERMAN,

                        Vs



1. THE REVENUE DIVISIONAL OFFICER,
                       ...       Respondent

2. THE TAHSILDAR, KOCHI (DEBT RELIEF

3. THE DY.TAHSILDAR, KOCHI.

4. JOSEPH, SON OF PETER, ARACKAL HOUSE,

5. JOHN, S/O. DO. DO.

6. KUNJAPPAN, S/O. DO. DO. (DIED AS

7. RUBY THOMAS, W/O.LATE THOMAS, DO. DO.

8. PETER SHYLY, S/O. DO. DO.

9. ANTONY LEVY, S/O. DO. DO.

10. ADALEENA, W/O.SEBASTIAN, DO. DO.

11. SALEENA, D/O. DO. DO.

12. JOSEPH, S/O. DO. DO.

                For Petitioner  :SRI.E.J.THOMAS

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH

 Dated :16/11/2007

 O R D E R
                          H.L. DATTU, CJ. & K.M. JOSEPH, J.
                         - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                            WRIT APPEAL No. 2712 of 2007
                         - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                      Dated this the 16th day of November, 2007.

                                            JUDGMENT

H.L.DATTU, CJ,

After carefully perusing the order passed by the learned Single Judge,

we are of the opinion that the learned Judge has not committed any error, which would

call for interference by this court. Therefore the Writ Appeal requires to be rejected,

and it is rejected.

Ordered accordingly.

H.L. DATTU,
CHIEF JUSTICE

K.M. JOSEPH,
JUDGE

sb.