High Court Kerala High Court

K.O.Varghese vs State Of Kerala on 23 May, 2008

Kerala High Court
K.O.Varghese vs State Of Kerala on 23 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32589 of 2004(D)


1. K.O.VARGHESE, S/O. OUSEPH,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DISTRICT COLLECTOR, ERNAKULAM.

3. THE REVENUE DIVISIONAL OFFICER,

4. TAHSILDAR, ALUVA.

5. THE VILLAGE OFFICER, THURAVOOR.

                For Petitioner  :SRI.SAIBY JOSE KIDANGOOR

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :23/05/2008

 O R D E R
                        KURIAN JOSEPH, J.
              ----------------------------------------------
                   W.P.(C) No.32589 of 2004
              ----------------------------------------------
                     Dated 23rd May, 2008.

                          J U D G M E N T

In the matter of action taken against the

petitioner for the alleged unauthorised quarrying, in case the

petitioner has still any grievance left, the statutory remedy open

to the petitioner is to pursue the matter before the Land Revenue

Commissioner. Without prejudice to such liberty, this writ petition

is closed.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.32589 of 2004

———————————————-

J U D G M E N T

Dated 23rd May, 2008.