IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 30492 of 2007(E)
1. K.PRABHAKARAN, THACHARAYIL,
... Petitioner
Vs
1. K.SULAIMAN,
... Respondent
2. THE STATE OF KERALA, REP. BY
3. THE DISTRICT COLLECTOR,
4. THE TAHSILDAR,
5. THE VILLAGE OFFICER,
For Petitioner :SRI.VADAKARA V.V.N.MENON
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :15/10/2007
O R D E R
ANTONY DOMINIC, J.
--------------------------
W.P.(C). NO. 30492 OF 2007
---------------------
Dated this the 15thday of October, 2007
J U D G M E N T
Petitioner was one of the respondents before the Motor
Accidents Claims Tribunal and an award was passed against the
petitioner. The contention of the petitioner is that his only landed
property has already been sold long ago even prior to the award and
that revenue recovery proceedings are now initiated against the
properties so transferred by him. It is challenging that proceedings,
this writ petition is filed.
2. If at all any revenue recovery proceedings as submitted by
the petitioner has been initiated, it is only against the property, which
according to the petitioner has been transferred even before the
award. If that be so, it is the transferee of the property who is to be
aggrieved and not the petitioner. So the petitioner cannot be said to
be aggrieved by the revenue recovery proceedings.
The writ petition lacks merits and is accordingly dismissed.
ANTONY DOMINIC, JUDGE
vps