High Court Kerala High Court

Mani Sundaresan vs The District Collector on 2 February, 2011

Kerala High Court
Mani Sundaresan vs The District Collector on 2 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3447 of 2011(E)


1. MANI SUNDARESAN,
                      ...  Petitioner
2. SREELATHA, N.G.O.QUARTERS FLAT NO

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. TAHSILDAR, CHENGANOOR

3. THALUK SRUVEYAR, CHENGANOOR

4. THE DISTRICT SUPERINTENDENT  OF

5. STATE OF KERALA,REP.BY ITS SECRETARY

6. THE VILLAGE OFFICER,

7. SANTHAMMA, W/O.VIJAYAN,

8. VIJAYAN, GOPALAKRISHNA MANDIRAM,

9. SHIBU, S/O.VIJAYAN,

                For Petitioner  :SRI.R.KRISHNA RAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :02/02/2011

 O R D E R
                      ANTONY DOMINIC, J.
                        -------------------------
                   W.P (C) No.3447 of 2011
                       --------------------------
              Dated this the 2nd February, 2011

                          J U D G M E N T

Petitioners are aggrieved by Ext.P7 proceedings of

the District Collector cancelling mutation of the property

mentioned therein. According to the petitioner, this order

is revisable and therefore I refrain from entertaining the

writ petition. However, the petitioners complained that

since they have not so far been issued certified copy of the

order, they are not entitled to pursue their remedies.

2. Taking note of the contentions raised, it is

directed that it will be open to the petitioner to produce a

copy of this judgment along with a copy of the writ

petition before the District Collector, the 1st respondent,

in which event, the 1st respondent will ensure that

certified copy of Ext.P7 order, if not already issued, is

issued at any rate within ten days thereafter.

Writ petition is disposed of as above.

Sd/-

                                    ANTONY DOMINIC
                                              JUDGE
ma
               /True copy/           P.A to Judge