High Court Kerala High Court

Lalu John vs State Of Kerala on 14 October, 2008

Kerala High Court
Lalu John vs State Of Kerala on 14 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29684 of 2008(H)


1. LALU JOHN
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DISTRICT COLLECTOR

3. THE REVENUE DIVISIONAL OFFICER

4. THE THAHSILDAR

                For Petitioner  :SRI.MANOJ RAMASWAMY

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :14/10/2008

 O R D E R
                            K.M. JOSEPH, J.

               ````````````````````````````````````````````````````
                     W.P.(C) No. 29684 OF 2008 H
               ````````````````````````````````````````````````````
               Dated this the 14th day of October, 2008

                             J U D G M E N T

Petitioner challenges Ext.P7. Petitioner was a bidder at

revenue auction. The property was knocked down in his favour.

He remitted the entire bid amount. On the complaint that the sale

was not confirmed, he approached this court earlier and this court

by Ext.P6 judgment directed the Revenue Divisional Officer to pass

orders. As a result of that, Ext.P7 is passed. The RDO has refused

to confirm the sale.

2. I heard learned Government Pleader also. I feel that the

petitioner has a statutory remedy under section 83 of the Revenue

Recovery Act and the petitioner can be relegated to prefer revision.

But, the learned counsel for the petitioner contends that resale may

take place in the meantime. In order to facilitate the petitioner to

avail the alternate remedy, it is ordered that resale on the basis of

Ext.P7 decision will be put on hold for a period of one month from

today and it is for the petitioner to work out his remedy under law.

Writ petition is disposed of as above.

Sd/-

(K.M.JOSEPH, JUDGE)
aks