High Court Kerala High Court

Ouseph Vareed vs Superintendent on 8 June, 2010

Kerala High Court
Ouseph Vareed vs Superintendent on 8 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12087 of 2010(I)


1. OUSEPH VAREED, AGED 81 YEARS,
                      ...  Petitioner

                        Vs



1. SUPERINTENDENT, SURVEY & LAND RECORDS,
                       ...       Respondent

2. SECRETARY,

3. TALUK SURVEYOR, TALUK OFFICE,

4. OUSEPH, AGED 76 YEARS,

                For Petitioner  :SRI.M.A.ABDUL HAKHIM

                For Respondent  :SRI.K.M.JAMALUDHEEN

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :08/06/2010

 O R D E R
                            S.SIRI JAGAN, J.
                 ------------------------------------------
                       W.P(C) No.12087 OF 2010
                 ------------------------------------------
                  Dated this the 8th day of June, 2010


                               JUDGMENT

The petitioner has filed the writ petition challenging Ext.P5 notice

under the Survey and Boundaries Act. The 4th respondent has filed a

counter affidavit in which Ext.R4(m) order has been passed, whereby

Ext.P5 proceedings have been dropped. That being so, the remedy of

the 4th respondent lies in challenging Ext.R4(m) properly. Accordingly,

recording the above, the writ petition is closed leaving it open to the

4th respondent to take recourse to appropriate remedies against Ext.R4

(m), if so advised.

S.SIRI JAGAN, JUDGE

cms