Kerala High Court
K.M. Joseph vs The Revenue Divisional Officer on 19 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18425 of 2008(R)
1. K.M. JOSEPH, MOOKANTHOTTATHIL HOUSE,
... Petitioner
Vs
1. THE REVENUE DIVISIONAL OFFICER, PALAI.
... Respondent
2. THE ADDITIONAL THAHASILDAR MEENACHIL.
For Petitioner :SRI.GEORGEKUTTY MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :19/06/2008
O R D E R
S.SIRI JAGAN, J
==================
W.P (C) .No.18425 of 2008
==================
Dated this the 19th day of June, 2008.
J U D G M E N T
The petitioner is challenging Ext.P7 order of the
Revenue Divisional Officer under the Kerala Land
Conservancy Act passed in appeal. The Act itself provides
for a revision against the appellate orders of the Revenue
Divisional Officer. Therefore, I am not inclined to entertain
this writ petition at this juncture. Hence, without prejudice
to the right of the petitioner to challenge Ext.P7 in revision
as provided under the Kerala Land Conservancy Act, this
writ petition is dismissed.
S.SIRI JAGAN, JUDGE
rhs