High Court Kerala High Court

B.Shanvaz vs The Deputy Tahsildar [Rr on 18 September, 2008

Kerala High Court
B.Shanvaz vs The Deputy Tahsildar [Rr on 18 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3094 of 2005(R)


1. B.SHANVAZ, S.S.MANZIL,
                      ...  Petitioner

                        Vs



1. THE DEPUTY TAHSILDAR [RR].
                       ...       Respondent

2. THE JOINT REGIONAL TRANSPORT OFFICER,

3. M.HAKKIM, S/O.MYDEEN KUNJU,

4. NOUSHAD, S/O.SHAHUL HAMEED, KATTIVILA

5. ABDUL SAMAD, S/O.MAHAMOOD, T.C.85/35/612

6. THE GOVERNMENT OF KERALA, REP. BY

                For Petitioner  :SRI.S.ABDUL RAZZAK

                For Respondent  :SRI.SAJU.S.A

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR

 Dated :18/09/2008

 O R D E R
                K. BALAKRISHNAN NAIR, J.
                 --------------------------------------
                  W.P.(C) No.3094 OF 2005
                 --------------------------------------
          Dated this the 18th day of September, 2008

                        J U D G M E N T

~~~~~~~~~~~

The petitioner submits he has already moved the civil

court against the recovery steps taken by the revenue recovery

officials. Though the suit filed by him was dismissed by the

Munsiff Court, the appellate court has granted stay of recovery

pending consideration of the appeal.

In view of the above position, this writ petition is closed,

without prejudice to the contentions of the petitioner and his

right to pursue the appeal filed by him before the appellate

court.

(K.BALAKRISHNAN NAIR, JUDGE)

ps