High Court Kerala High Court

N.K.Sasidharan vs The Revenue Recovery Tahsildar on 4 December, 2009

Kerala High Court
N.K.Sasidharan vs The Revenue Recovery Tahsildar on 4 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35054 of 2009(O)



1. N.K.SASIDHARAN
                      ...  Petitioner

                        Vs

1. THE REVENUE RECOVERY TAHSILDAR
                       ...       Respondent

                For Petitioner  :SRI.C.P.PEETHAMBARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :04/12/2009

 O R D E R
                 S.S.SATHEESACHANDRAN, J.
                ----------------------------------------
                  W.P.(C).No.35054 OF 2009
                    --------------------------------
         Dated this the 4th day of December 2009
        ----------------------------------------------------------
                             JUDGMENT

Petitioner is the appellant in A.S No. 401 of 2009

on the file of 5th additional District Court(Wakf Tribunal,

Ernakulam). Grievance espoused by the petitioner is his

application for carbon copy of the order passed in I.A

No.7185 of 2009 on 30/11/2009 was declined by the court

for the reason it was not applied for on the date of passing

of the order. It is submitted, his application for copy filed on

01/12/2009 had been rejected by the court below. I direct

the 5th Additional District Judge to issue a copy of the order

passed in I.A No.7185 of 2009 on 30/11/2009 to the

petitioner within one week from the date of

receipt/production of a copy of this judgment. Writ petition

is disposed.

Sd/-

                                          S.S.SATHEESACHANDRAN,
          //TRUE COPY//                              JUDGE
vdv
                                                 P.A TO JUDGE