Kerala High Court
P.V.Valsaraj vs Village Officer on 27 January, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2654 of 2009(N)
1. P.V.VALSARAJ,S/O.GOVINDAN NAMBIAR,
... Petitioner
2. P.V.JANAKI AMMA, W/O.GOVINDAN NAMBIAR,
Vs
1. VILLAGE OFFICER, KANNAVAM VILLAGE,
... Respondent
2. THE TAHSILDAR, THALASSERY TALUK,
3. REVENUE DIVISIONAL OFFICER, THALASSERY,
4. PRIYA JAYARAJ, W/O.JAYARAJ, RESIDING AT
For Petitioner :SRI.C.K.SREEJITH
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :27/01/2009
O R D E R
ANTONY DOMINIC, J.
==============
W.P.(C) NO. 2654 OF 2009 (N)
====================
Dated this the 27th day of January, 2009
J U D G M E N T
The prayer in this writ petition is to direct consideration of Ext.P2,
where the petitioner alleges that the 4th respondent is converting certain
properties violating the Kerala Land Utilisation Order.
2. A reading of Ext.P3 report of the Village Officer indicates that
there are litigations between the petitioners and the 4th respondent. From
this, it is obvious that the very complaint of the petitioners is ill-motivated.
If that be so, this Court will not be justified in rendering assistance to the
petitioners.
Writ petition is dismissed.
ANTONY DOMINIC, JUDGE
Rp