High Court Kerala High Court

Jogi Philip vs The Land Revenue Commissioner on 22 November, 2010

Kerala High Court
Jogi Philip vs The Land Revenue Commissioner on 22 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34885 of 2010(I)


1. JOGI PHILIP,
                      ...  Petitioner

                        Vs



1. THE LAND REVENUE COMMISSIONER,
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

3. THE TAHSILDAR,

4. THE ASSISTANT ENGINEER,

5. MATHAI, S/O.LUKA,

6. LUKA, S/O.MATHAI,

                For Petitioner  :SRI.GEORGEKUTTY MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :22/11/2010

 O R D E R
                       ANTONY DOMINIC, J.
                    ================
                  W.P.(C) NO. 34885 OF 2010
                =====================

         Dated this the 22nd day of November, 2010

                          J U D G M E N T

Petitioner seeks a direction for cancellation of Ext.P3 patta

issued in favour of the 5th respondent. Petitioner is a third party,

and if at all the petitioner has any grievance, it is for the

petitioner to seek the statutory remedies that are available.

Therefore, I am not persuaded to interfere with Ext.P3 in this writ

petition.

Writ petition fails and is dismissed. However, it is clarified

that this judgment will not affect the petitioner’s right, if any, to

pursue the statutory remedies.

ANTONY DOMINIC, JUDGE
Rp