IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15409 of 2010(A)
1. JOSEPH.V.V., AGED 77 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE REVENUE DIVISIONAL OFFICER,
4. TAHSILDAR, KUTTANAD TALUK,
5. ADDITIONAL TAHSILDAR, KUTTANAD TALUK,
6. VILLAGE OFFICER, MUTTAR VILLAGE,
7. DEPUTY DIRECTOR OF SURVEY,
8. JAMES KUNJU.V.V., AGED 64 YEARS,
For Petitioner :SRI.C.S.MANU
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :20/05/2010
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W.P(C) No. 15409 of 2010
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 20th day of May, 2010.
J U D G M E N T
When it was pointed out to the counsel for the petitioner that
there is no provision in the Transfer of Registry Rules for considering
an application for cancellation of mutation effected in favour of
another person and that the petitioner’s remedy lies in challenging
orders of mutation in favour of the other person, counsel seeks
permission to withdraw this writ petition without prejudice to the
right of the petitioner to challenge the orders of mutation in favour of
the 8th respondent. Permission is granted and the writ petition is
dismissed as withdrawn with the above liberty.
Sd/- S. Siri Jagan, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.