IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11797 of 2010(Y)
1. LEENAMMA THOMAS, AGED 58,
... Petitioner
2. RAJU THOMAS,
Vs
1. STATE OF KERALA,
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE REVENUE DIVISIONAL OFFICER,
4. THE TAHSILDAR,
5. THE AGRICULTURAL INCOME TAX AND SALES
For Petitioner :SRI.T.K.VENUGOPALAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :06/04/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
..............................................................................
W.P.(C) No. 11797 OF 2010
.........................................................................
Dated this the 6th April , 2010
J U D G M E N T
The petitioners are aggrieved of Ext.P21 order passed by
the 4th respondent pursuant to the direction given by this court
vide Ext. P20 judgment. The grievance of the petitioner is that
in spite of the clear direction given by this Court, the matter has
not been properly considered by the 4th respondent, hence the
grievance of the petitioner still stands to be redressed.
2. Heard the learned Government Pleader as well
3. It is very much evident that the petitioner is having a
statutory remedy available by filing a Revision Petition under
Section 83(1) of the Revenue Recovery Act, approaching the
Commissioner for Land Revenue, Govt. of Kerala,
Thiruvananthapuram.
4. In the said circumstance, the petitioner is permitted to
approach the statutory authority by filing a Revision Petition,
which shall be done within two weeks from the date of receipt of
W.P.(C) No. 11797 OF 2010
2
a copy of the judgment. If any such Revision Petition is filed,
the same shall be considered and finalised by the said authority
after giving an opportunity of hearing to the petitioner, as
expeditiously as possible, at any rate, within a period of three
months from the date of receipt of a copy of the judgment. So
as to enable the petitioner to pursue such exercise, the
Commissioner for Land Revenue is suo motu impleaded as
additional 6th respondent and the learned Government Pleader
has entered appearance on behalf of the said respondent. The
petitioner shall produce a copy of the judgment and a copy of
the Writ Petition before the Addl.6th respondent for prompt
compliance.
The Writ Petition is disposed of.
P.R. RAMACHANDRA MENON,
JUDGE.
lk