Kerala High Court
M.P.Sreenivasan vs Assistant Executive Engineer on 1 July, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11463 of 2010(G)
1. M.P.SREENIVASAN,AGED 5O,
... Petitioner
Vs
1. ASSISTANT EXECUTIVE ENGINEER,
... Respondent
2. REVENUE DIVISIONAL OFFICER,THRISSUR.
3. THAHSILDAR,THRISSUR.
4. VILLAGE OFFICER,AYYANTHOLE VILLAGE
5. DISTRICT COLECTOR,THRISSUR.
For Petitioner :SRI.P.SANTHOSH (PODUVAL)
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :01/07/2010
O R D E R
S. SIRI JAGAN, J.
- - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No.11463 of 2010
- - - - - - - - - - - - - - - - - - - - - - -
Dated this the 1st day of July, 2010
J U D G M E N T
This writ petition is filed challenging Ext.P10 order
passed by the Revenue Divisional Officer, Thrissur under
the Kerala Land Conservancy Act & Rules. The petitioner
has an effective alternate remedy by way of challenging the
said order in a revision as provided under the Kerala Land
Conservancy Act itself. Therefore without prejudice to that
right, this writ petition is dismissed.
S. SIRI JAGAN
JUDGE
shg/