High Court Kerala High Court

Beena vs District Collector Kollam … on 28 May, 2010

Kerala High Court
Beena vs District Collector Kollam … on 28 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13827 of 2008(U)


1. BEENA, AGED 37 YEARS,W/O.BIJUMON
                      ...  Petitioner

                        Vs



1. DISTRICT COLLECTOR KOLLAM REPRESENTED BY
                       ...       Respondent

2. THASILDAR (R.R.PROCEEDINGS)TALUK OFFICE,

3. JOINT R.T.O.KOTTARAKKARA.

                For Petitioner  :SRI.K.MADHUSOODHANAN NAIR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :28/05/2010

 O R D E R
                      P.R.RAMACHANDRA MENON, J
                        --------------------------------------------
                         WP(C) NO. 13827 OF 2008
                        --------------------------------------------
                  Dated this the 28th day of May, 2010

                                    JUDGMENT

The petitioner has approached this Court with the following prayers:

(a) To issue a writ of certiorari or such other writ order or
direction against the 2nd respondent quashing Ext.P2.

(b) To issue a writ of mandamus or such other writ order or
direction against the 2nd respondent to restore to the petitioner
movables belonging to the petitioner seized by the 2nd respondent vide
Ext.P1.

(c) Pass any other order or direction against the respondents
which this Hon’ble Court may deem fit to pass under the facts and
circumstances of this Writ Petition.

2. The 2nd respondent has filed a statement wherein it is stated in

paragraph 3 as follows:-

“3. It is submitted that, before the auction was conducted,
Sri.Thankachan, the father of Sri.Bijumon came forward to remit the
amount on behalf of his son. An amount of Rs.37,200/- plus collection
charges were remitted vide TR V NO.36/15 on 28.03.2008. Upon
remitting the entire dues, the attached properties were released to
Sri.Thankachen on proper receipt. Since the entire amount was
remitted, further Revenue Recovery steps were not taken.”

3. There is no representation for the petitioner. The learned

Government Pleader with reference to the contents of the statement as above,

submits that, the matter has become infructuous. This Court finds that nothing

further requires to be considered.

The Writ Petition is dismissed accordingly.

P.R.RAMACHANDRA MENON
JUDGE
dnc