High Court Kerala High Court

Devaki vs The Commissioner Of Land Revenue on 1 January, 2008

Kerala High Court
Devaki vs The Commissioner Of Land Revenue on 1 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 38281 of 2007(G)


1. DEVAKI,
                      ...  Petitioner

                        Vs



1. THE COMMISSIONER OF LAND REVENUE,
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

3. TALUK LAND BOARD,

4. THE TAHSILDAR,

5. THE SPECIAL DEPUTY TAHSILDAR,

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :01/01/2008

 O R D E R
                          ANTONY DOMINIC, J.

                 = =W.P.(C)=No.=38281=OF = = = = =
                      = =     =    = =   =
                                            2007 G
                 = = = = = = = = = = = = = = = =

                   Dated this the 1st January, 2008

                             J U D G M E N T

The prayer sought for in this writ petition is for a disposal of

Ext. P1application filed under Section 85(8) of the Kerala Land

Reforms Act. Proceedings were admittedly initiated against the

petitioner’s father and that too in respect of land owned by him.

Petitioner has not shown in what manner she was interested in the

land in question.

2. If that be so, I am satisfied that Section 85(8) cannot be

invoked by the petitioner.

3. Therefore, there is no justification to direct the respondents

to consider Ext. P1 application filed under Section 85(8) of the

Kerala Land Reforms Act.

Writ petition fails and is dismissed.

ANTONY DOMINIC
JUDGE
jan/-