Kerala High Court
K.S.Antony vs The District Collector on 15 October, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30286 of 2008(E)
1. K.S.ANTONY,S/O.SKARIA, AGED 63 YEARS,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE TAHSILDAR (RR)
3. THE WELFARE FUND INSPECTOR,
4. K.T.JAMES, S/O.THOMAS,
For Petitioner :SRI.C.A.CHACKO
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :15/10/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No.30286 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 15th day of October, 2008
JUDGMENT
Petitioner challenges Exts.P2 and P5. As far as Ext.P5 is
concerned, learned Government Pleader points out that the petitioner has an
alternate remedy available under Section 83 of the Revenue Recovery Act.
In such circumstances I am not inclined to entertain this writ petition. The
writ petition is disposed of without prejudice to the right of the petitioner to
approach the alternate forum available under the Revenue Recovery Act.
(K.M. JOSEPH, JUDGE)
sb