Kerala High Court
Kunjuraman vs State Of Kerala on 27 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6375 of 2007(H)
1. KUNJURAMAN, S/O.NARAYANAN,
... Petitioner
2. GIREESH, S/O.KUNJURAMAN,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DISTRICT COLLECTOR, KOLLAM.
3. THE SUB COLLECTOR,
4. THE ADDITIONAL TAHASILDAR,
5. THE VILLAGE OFFICER,
For Petitioner :SRI.K.JAYAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :27/06/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No. 6375 OF 2007
---------------------------------------
Dated this the 27th day of June, 2008.
J U D G M E N T
Petitioners approached this Court aggrieved by Exhibits P1
and P2. Though the petitioners were directed to produce the
order passed by the Additional Tahsildar dated 22.08.2001, the
same has not been done so far. Therefore, this writ petition is
disposed of without prejudice to the liberty to the petitioners to
move this Court afresh after producing all the relevant materials.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No. 6375 OF 2007
J U D G M E N T
27.06.2008