Kerala High Court
K.Kumar vs The District Collector on 5 November, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7989 of 2007(A)
1. K.KUMAR, S/O.KURUPUSWAMI,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE TAHSILDAR (REVENUE RECOVERY),
3. SHEEJA KUMARI, SHEEJA BHAVAN,
For Petitioner :SRI. K.SHAJ
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :05/11/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.7989 of 2007
----------------------------------------------
Dated 5th November, 2008.
J U D G M E N T
In the matter of recovery, there is already an interim
order dated 12.3.2007 protecting the interests of the petitioner
and permitting recovery only against the share of the third
respondent. The writ petition is disposed of in terms of the said
interim order.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.7989 of 2007
———————————————-
J U D G M E N T
Dated 5th November, 2008.