High Court Kerala High Court

Prem Kamalasanan vs State Of Kerala on 8 July, 2008

Kerala High Court
Prem Kamalasanan vs State Of Kerala on 8 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20457 of 2008(I)


1. PREM KAMALASANAN, AGED 40 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. TAHSILDAR, PATHANAPURAM TALUK.

3. THE VILLAGE OFFICER, VILLAGE OFFICE,

4. VILLAGE OFFICER, VILLAGE OFFICE,

5. LEELA KAMALASANAN, W/O.KAMALASANAN,

                For Petitioner  :SRI.N.ASHOK KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :08/07/2008

 O R D E R
                        S. SIRI JAGAN, J.
                ------------------------------------
                   W.P.(C)No.20457 OF 2008
              ----------------------------------------
                Dated this the 8th day of July, 2008

                           JUDGMENT

The petitioner challenges Exts.P2 and P3 notices issued by

respondents 3 and 4 in proceedings for effecting mutation in

respect of certain properties at the instance of his mother.

According to the petitioner, the property belongs to the petitioner

by virtue of a will executed by his father, on which his mother is

laying claim. I am not inclined to entertain this writ petition at

this stage since Exts.P2 and P3 are only notices. If pursuant to

Exts.P2 and P3 any orders are passed against the petitioner, it

would be open to the petitioner to file appeals against such

orders as provided under the Transfer of Registry Rules.

Therefore, without prejudice to such right, this writ petition is

dismissed.

S. SIRI JAGAN, JUDGE

Acd