Kerala High Court
K. Abdulla vs The District Collector on 25 February, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 6395 of 2008(J)
1. K. ABDULLA, S/O. MUHAMMED,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, MALAPPURAM.
... Respondent
2. ANCHALAN KUNHAHAMMED HAJI,
For Petitioner :SRIC.M.MOHAMMED IQUABAL
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :25/02/2008
O R D E R
ANTONY DOMINIC, J.
= =W.P.(C) = = = = = = = = = = =
= = =
No. 6395 OF 2008 J
= = = = = = = = = = = = = = = =
Dated this the 25th February, 2008
J U D G M E N T
The relief sought for in this writ petition is for a disposal of
Ext. P1. Ext. P1 is a complaint made to the 1st respondent for taking
action against encroachment into the puramboke land. As rightly
pointed out by the learned Govt. Pleader that if at all the petitioner
is aggrieved, the appropriate authority to be moved is the Tahsildar
concerned. In view of this, reserving the liberty to the petitioner to
move the Tahsildar concerned with an appropriate application, this
writ petition is closed.
ANTONY DOMINIC
JUDGE
jan/-