Kerala High Court
K.C.Cheriya Kunhunni Raja @ … vs Commissioner (Hr & Ce) on 28 November, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 34667 of 2007(B)
1. K.C.CHERIYA KUNHUNNI RAJA @ ERALPAD
... Petitioner
Vs
1. COMMISSIONER (HR & CE),
... Respondent
2. DEPUTY COMMISSIONER (HR & CE),
3. RAJA DINESH VARMA P.K.,
For Petitioner :SRI.P.VIJAYAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :28/11/2007
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 34667 of 2007
--------------------------
Dated this the 28th November, 2007
J U D G M E N T
The petitioner challenges Exhibit-P12 order passed by the
Commissioner, Hindu Religious and Charitable Endowments
(Administration) Department under Section 18 of the H.R. &
C.E. Act, 1951. The said order is revisable by the Government
under Section 99 of the said Act.
In the circumstances, the petitioner may avail the alternate
remedy. The writ petition is disposed of without prejudice to
the said right of the petitioner.
(V.GIRI, JUDGE)
ma
K.THANKAPPAN,J
CRL.A. NO.92 OF 1999
ORDER
25th May, 2007