IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 27679 of 2007(T)
1. K.RAVEENDRAN KEEYATTU VEEDU,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, THRISSUR,
... Respondent
2. DEPUTY TAHASILDAR, (REVENUE RECOVERY),
3. VADAKANCHERY BLOCK PANCHAYATH,
4. THE STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.GOPAKUMAR.G.
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :19/09/2007
O R D E R
PIUS C. KURIAKOSE,J.
- - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No.27679 of 2007
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated: 19th September, 2007
JUDGMENT
W.P.C.No.27679 of 2007 is filed by the petitioner in
W.P.C.No.17789/07 complaining that though this court had granted
stay of all proceedings pursuant to the order of the Ombudsman
which is under challenge in W.P.C.No.17789/07, the District Collector
has initiated revenue recovery proceedings on the basis of a request
made by the Panchayat even prior to the interim orders in
W.P.C.No.17789/07. Considering the pleadings and the interim orders
passed in W.P.C.No.17789/07, I am of the view that the respondents
are not justified in continuing with the revenue recovery proceedings
even this court is in seisin of W.P.C.No.17789/07. Under these
circumstances, W.P.C.No.27679/07 will stand allowed, quashing
Exts.P4 and P5. It is made clear that after W.P.C.No.17789/07 is
disposed of, if the decision in that case comes in favour of the
respondents therein, it will be open to the Panchayat and the
respondents to initiate revenue recovery proceedings.
srd PIUS C.KURIAKOSE, JUDGE