High Court Kerala High Court

M.P. Ajayan vs Deputy Tahsildar on 21 December, 2006

Kerala High Court
M.P. Ajayan vs Deputy Tahsildar on 21 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 26151 of 2001(L)



1. M.P. AJAYAN
                      ...  Petitioner

                        Vs

1. DEPUTY TAHSILDAR
                       ...       Respondent

                For Petitioner  :SRI.P.SHAIJAN JOSEPH

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :21/12/2006

 O R D E R
                              KURIAN JOSEPH, J.

                  ----------------------------------------------

                         O.P.No.26151  of  2001

                  ----------------------------------------------

                     Dated 21st     December,  2006.


                                J U D G M E N T

Petitioner approached this Court with certain

grievances regarding the revenue recovery steps initiated against

him. It is seen that the same is for recovery of the fine as ordered

by the Judicial First Class Magistrate, Aluva in M.C.11/2000.

According to the petitioner, the accused had already been

produced before the Magistrate Court and the accused was

acquitted also. If that be so, it is for the petitioner to move the

said court to recall the orders. In order to enable the petitioner to

work out the relief as above, the recovery in the matter will be

deferred for a period of six months.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

O.P.No.26151 of 2001 (L)

———————————————-

J U D G M E N T

Dated 21st December, 2006.