Kerala High Court
P.T.Korah vs State Of Kerala on 24 September, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29535 of 2010(N)
1. P.T.KORAH, S/O.MATHATI,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. R.D.O. KOTTAYAM MINI CIVIL STATION,
3. ADDITIONAL THAHASILDAR,
4. VILLAGE OFFICER,
5. MR.M.A.THOMAS, S/O.JOSEPH,
6. MR.A.V.KURIAKOSE, S/O.ULAHANNAN,
For Petitioner :SRI.ALEX.M.SCARIA
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :24/09/2010
O R D E R
ANTONY DOMINIC, J.
```````````````````````````````````````````````````````
W.P.(C) No. 29535 of 2010 N
```````````````````````````````````````````````````````
Dated this the 24th day of September, 2010
J U D G M E N T
Petitioner is aggrieved by Ext.P4, whereby an
application made by him for cancellation of mutation of
property mentioned therein has been rejected. This order is
passed by the third respondent. Rule 18(iv) of the Transfer of
Registry Rules provides for a remedy of review of such orders
before the District Collector.
2. Having regard to the said remedy available to the
petitioner, I do not find any reason to entertain this writ
petition. Therefore, this writ petition is disposed of leaving it
open to the petitioner to pursue the remedy available before
the District Collector under Section 18(iv) of the Transfer of
Registry Rules.
(ANTONY DOMINIC, JUDGE)
aks