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