Kerala High Court
Kannan Podiyan vs Geethambika on 26 November, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 34861 of 2007(A)
1. KANNAN PODIYAN, PALAKKATTU VEEDU,
... Petitioner
Vs
1. GEETHAMBIKA, BHADRESWARATHU,
... Respondent
2. RAMABHADRAN NAIR, BHADRESWARATHU,
For Petitioner :SRI.B.PREMOD
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :26/11/2007
O R D E R
M.SASIDHARAN NAMBIAR, J.
...........................................
WP(C).No. 34861 OF 2007
............................................
DATED THIS THE 26TH DAY OF NOVEMBER, 2007
JUDGMENT
This writ petition is filed challenging Ext.P4 judgment
passed by Appellate Authority(Land Reforms) in A.A.20 of 2003.
Under Ext.P4 judgment, Appellate Authority confirmed the
order of the Land Tribunal and dismissed the appeal. Section
103 of Kerala Land Reforms Act provides for a revision against
the final order passed in an appeal against the order of Land
Tribunal, before High Court. Therefore remedy of the petitioner
is to file a revision as provided under Section 103(1) of Kerala
Land Reforms Act.
Writ petition is dismissed as not maintainable.
M.SASIDHARAN NAMBIAR, JUDGE
lgk/-