High Court Kerala High Court

Bhargavi Amma vs The Sub Registrar on 25 July, 2008

Kerala High Court
Bhargavi Amma vs The Sub Registrar on 25 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7789 of 2005(B)


1. BHARGAVI AMMA, D/O.AMMALU AMMA,
                      ...  Petitioner

                        Vs



1. THE SUB REGISTRAR,
                       ...       Respondent

2. THE DISTRICT REGISTRAR,

                For Petitioner  :SRI.P.BHASKARAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :25/07/2008

 O R D E R
                       KURIAN JOSEPH, J.
             -----------------------------------------
                   W.P(C) No. 7789 of 2005
             -----------------------------------------
             Dated this the 25th day of July, 2008

                             JUDGMENT

In the matter of registration of document in case the

petitioner has still any grievance left, she may approach the

Commissioner, Land Revenue under Section 54(2) of the Kerala

Stamp Act in which case appropriate action in accordance with

law with notice to the petitioner will be taken within another

three months.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

———————————–
W.P(C).No.7789 of 2005

———————————–

JUDGMENT

25th July, 2008