Kerala High Court
Anilkumar .V vs The District Collector on 8 July, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20480 of 2010(H)
1. ANILKUMAR .V, S/O.VIDHYADHARAN
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, KOLLAM 691 001
... Respondent
2. THE REVENUE DIVISIONAL OFFICER,
3. THE VILLAGE OFFICER, PAVUMBA 691 001
4. THE AGRICULTURAL OFFICER,
5. LEKHA, D/O.LEKSHMI, CHANDRAGIRI,
6. PADMASREE, W/O. ANILKUMAR,PRIYADARSINI,
7. LEELA, NARAYANA VILASAM,
8. REMANI, IKKIVAM KUTTIYIL,
For Petitioner :SRI.VPK.PANICKER
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :08/07/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No. 20480 of 2010
==================
Dated this the 8th day of July, 2010
J U D G M E N T
The petitioner challenges Ext.P11 order of the Revenue Divisional
Officer under the Kerala Conservation of Paddy Land and Wet Land
Act, 2008. I am not inclined to entertain this writ petition since against
Ext.P11 order, the petitioner has a right to file a revision before the
Government under Section 28 of the Act. Therefore, without prejudice
to that right of the petitioner, this writ petition is dismissed.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge