High Court Kerala High Court

G.P.Stephan vs The Revenue Divisional Officer on 9 September, 2010

Kerala High Court
G.P.Stephan vs The Revenue Divisional Officer on 9 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27997 of 2010(Y)


1. G.P.STEPHAN,GOPURATHINKAL,
                      ...  Petitioner

                        Vs



1. THE REVENUE DIVISIONAL OFFICER,
                       ...       Respondent

2. THE VILLAGE OFFICER,KARUKUTTY,ALUVA,

3. THE TAHSILDAR,ALUVA,ERNAKULAM DISTRICT,

                For Petitioner  :SRI.V.G.ARUN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :09/09/2010

 O R D E R
                      ANTONY DOMINIC, J.
                    ================
                W.P.(C) NO. 27997 OF 2010 (Y)
                =====================

          Dated this the 9th day of September, 2010

                          J U D G M E N T

The challenge in the writ petition is against Ext.P4, an order

passed by the 1st respondent rejecting an application made by the

petitioner under the provisions of the Kerala Land Utilization

Order. Under the provisions of the said order, appellate remedy is

available to the petitioner before the Land Revenue

Commissioner. In that view of the matter, it is not necessary for

this Court to entertain the writ petition on merits.

Therefore, without prejudice to the contentions and with

liberty to pursue the appellate remedy, this writ petition is closed.

ANTONY DOMINIC, JUDGE
Rp