High Court Kerala High Court

Nalini vs The Kerala State Backward Classes on 14 December, 2007

Kerala High Court
Nalini vs The Kerala State Backward Classes on 14 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 20813 of 2007(C)


1. NALINI, W/O.VELAYUDHAN, VIDHI NILAYAM,
                      ...  Petitioner
2. VELAYUDHAN, VIDHI NILAYAM, KANAKKANKAD,

                        Vs



1. THE KERALA STATE BACKWARD CLASSES
                       ...       Respondent

2. THE DISTRICT MANAGER,

3. THE DY.TAHSILDAR, REVENUE RECOVERY,

4. KERALA STATE ROAD TRANSPORT CORPORATION,

                For Petitioner  :SRI.P.R.VENKETESH

                For Respondent  :SRI.C.S.MANILAL

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :14/12/2007

 O R D E R
                       ANTONY DOMINIC, J.
                      ===============
                 W.P.(C) NO. 20813 OF 2007 C
                =====================

          Dated this the 14th day of December, 2007

                           J U D G M E N T

The contention of the petitioner is that much more than

what is due to the 1st and 2nd respondents have been paid and

that despite this, revenue recovery action has been initiated

against her. It is seen that the petitioner has raised this very

complaint in Ext.P9, which has been made to the 2nd respondent.

If that be so, it is for the 2nd respondent to consider the claim of

the petitioner and pass appropriate order on the representation.

2. Therefore, I direct that the 2nd respondent shall

consider Ext.P9 and take appropriate decision on the matter. This

shall be done with notice to the petitioners.

3. Coming to the revenue recovery proceedings that are

initiated for recovery of the alleged dues to the respondents 1

and 2, I feel that pending decision on Ext.P9, further proceedings

pursuant to Ext.P11 should be deferred.

4. Accordingly, it is directed that all further proceedings

WPC 20813/07
:2 :

pursuant to Ext.P11 will stand deferred until orders are passed on

Ext.P9 as directed above. It is directed that 2nd respondent shall

take a decision on Ext.P9 as directed above within eight weeks of

receipt of a copy of this judgment.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE.

Rp