Kerala High Court
P.V.Kunhikannan Nair vs The District Collector on 23 January, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2483 of 2009(U)
1. P.V.KUNHIKANNAN NAIR,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, KANNUR.
... Respondent
2. THE SPECIAL DEPUTY TAHSILDAR (RR),
3. THE VILLAGE OFFICER, PATTUVAM VILLAGE,
4. THE EXECUTIVE ENGINEER,
For Petitioner :SRI.O.V.MANIPRASAD
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :23/01/2009
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No. 2483 of 2009
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 23rd day of January, 2009
JUDGMENT
Petitioner challenges Ext.P9. Against Ext.P9 petitioner has a
right to approach the Land Revenue Commissioner under Section 83 (1) of
the Revenue Recovery Act.
2. Heard learned Government Pleader also.
The writ petition is disposed of as follows:
The petitioner is relegated to pursue the remedy of revision. In
order to facilitate the pursuit of the alternate remedy, it is ordered that
further proceedings will be kept in abeyance for a period of one month from
today.
(K.M. JOSEPH, JUDGE)
sb