High Court Kerala High Court

Sobhana vs District Collector on 10 January, 2011

Kerala High Court
Sobhana vs District Collector on 10 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 646 of 2011(E)


1. SOBHANA, W/O.P.S. JAYAN, AGED 48,
                      ...  Petitioner

                        Vs



1. DISTRICT COLLECTOR, THRISSUR DISTRICT,
                       ...       Respondent

2. REVENUE DIVISIONAL OFFICER, THRISSUR

3. THAHSILDAR, TALUK OFFICE,

4. VILLAGE OFFICER, VILLAGE OFFICE,

5. SUB REGISTRAR, OFFICE OF THE

                For Petitioner  :SRI.K.I.SAGEER

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :10/01/2011

 O R D E R
                       ANTONY DOMINIC, J.

             ```````````````````````````````````````````````````````
                   W.P.(C) No. 646 of 2011 E
             ```````````````````````````````````````````````````````
          Dated this the 10th day of January, 2011

                            J U D G M E N T

Petitioner wants to sell her property by Ext.P9

document. However, when presented for registration, the

document was returned with a memo, which indicates that the

reason for returning the document was that the document did

not comply with the fair value notification.

2. Although it is the case of the petitioner that in the

fair value notification the land has been wrongly classified and

that the notification is erroneous, the Rules provide that if the

person is aggrieved by the notification or the fair value fixed,

the remedy is to get it corrected by filing an appropriate

appeal.

3. Therefore, if the petitioner is aggrieved by Ext.P8

fair value fixation or the memo issued by the fifth respondent

returning the document, the remedy available is to get it

W.P.(C) No.646/2011
: 2 :

corrected by filing appeal before the District Collector. With

that liberty, this writ petition is disposed of.

(ANTONY DOMINIC, JUDGE)
aks