High Court Kerala High Court

Suresh Koshy George vs The Village Officer on 29 September, 2008

Kerala High Court
Suresh Koshy George vs The Village Officer on 29 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11572 of 2006(C)


1. SURESH KOSHY GEORGE,
                      ...  Petitioner

                        Vs



1. THE VILLAGE OFFICER,
                       ...       Respondent

2. THE TAHSILDAR, CHANGANASSERY.

                For Petitioner  :SRI.G.SUKUMARA MENON

                For Respondent  :SRI.MOHAN JACOB GEORGE

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :29/09/2008

 O R D E R
                        KURIAN JOSEPH, J.
              ----------------------------------------------
                  W.P.(C) No.11572 of 2006
              ----------------------------------------------
                 Dated 29th September, 2008.

                          J U D G M E N T

Petitioner is aggrieved since the mutation of the

property referred to in Ext.P1 is not effected. It is seen that there

is an attachment by the Debt Recovery Tribunal. Therefore, it will

be open to the petitioner to move the first respondent after the

attachment is lifted.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.11572 of 2006

———————————————-

J U D G M E N T

Dated 29th September, 2008.