IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22948 of 2006(F)
1. I. MUHAMMED SALIM, FATITHIA,
... Petitioner
Vs
1. SPECIAL DEPUTY TAHSILDAR (R.R.)
... Respondent
2. SUB REGISTRAR, SUB REGISTRY OFFICE
3. MANAGER, KERALA STATE FINANCIAL
4. RAJASEKHARAN NAIR,
5. B. RADHAKRISHNA PILLAI,
For Petitioner :SRI.VINOY VARGHESE KALLUMOOTTILL
For Respondent :SRI.A.K.JOHN, ADDL.SC., KSFE LTD.
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :19/09/2008
O R D E R
KURIAN JOSEPH, J.
– – – – – – – – – – – – – – – – – – – – – – – – – – – – – –
W.P(C).No. 22948 OF 2006
– – – – – – – – – – – – – – – – – – – – – – – – – – – – – –
Dated this the 19th day of September, 2008
JUDGMENT
In the matter of recovery steps initiated by the KSFE, in case
the petitioner has still any grievance left, he may approach the
competent authority for availing the benefit of One Time Settlement,
in which case the application will be duly processed by the said
authority.
(KURIAN JOSEPH, JUDGE)
ttb