High Court Kerala High Court

Alikoya.N.V vs The Tahsildar on 17 November, 2008

Kerala High Court
Alikoya.N.V vs The Tahsildar on 17 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33757 of 2008(R)


1. ALIKOYA.N.V,
                      ...  Petitioner

                        Vs



1. THE TAHSILDAR, PONNANI.
                       ...       Respondent

2. THE REVEUE DIVISONAL OFFICER, TIRUR.

3. THE DISTRICT COLLECTOR, MALAPPURAM.

4. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.N.N.SUGUNAPALAN (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :17/11/2008

 O R D E R
                        V.GIRI, J
                      -------------------
                  W.P.(C).33757/2008
                      --------------------
     Dated this the 17th day of November, 2008

                      JUDGMENT

Tahsildar, Ponnani, seized JCB (Back Loader)

belonging to the petitioner for allegedly being used for

removal of sand for various purposes. Petitioner has

sought for release of the vehicle and filed Ext.P4

application before the Tahsildar with a copy to the

RDO. The issue is to be considered by the RDO.

In the result, writ petition is disposed of

directing the second respondent, RDO, to consider

Ext.P4 as an application before him, and take

appropriate action thereon, after calling for the report

in that regard from the first respondent. Needful shall

be done within a period of one month from the date of

receipt of a copy of this judgment.

V.GIRI,
Judge

mrcs