High Court Kerala High Court

T.R.Sabu vs District Collector on 3 January, 2011

Kerala High Court
T.R.Sabu vs District Collector on 3 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29727 of 2008(L)


1. T.R.SABU,S/O.RAVEENDRAN,
                      ...  Petitioner

                        Vs



1. DISTRICT COLLECTOR,
                       ...       Respondent

2. TAHSILDAR, KOCHI TALUK,

3. VILLAGE OFFICER, RAMASWARAM, VILLAGE,

4. CORPORATION OF KOCHI,

5. SUB REGISTRAR, O/O.SUB REGISTRAR,

6. TALUK SURVEYOR, O/O.TALUK SURVEYOR,

7. T.P.BABU, S/O.LATE PADMANABHAN,

8. PREMSAGAR, THUNDIPARAMBIL HOUSE,

9. RAMESAN,

                For Petitioner  :SRI.V.M.KRISHNAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :03/01/2011

 O R D E R
                      ANTONY DOMINIC, J.
                    ================
                   W.P.(C) NO. 29727 OF 2008
                                &
                    W.P.(C) NO.3701 OF 2010
                =====================

            Dated this the 3rd day of January, 2011

                         J U D G M E N T

WP(C) No.29727/08

In view of the order in RP No.753/2010 dated 3/1/2011, WP

(C) No.29727/2008 is dismissed.

WP(C) No.3701/10

In this writ petition, what is under challenge is Ext.P6, a

notice issued by the Tahsildar in compliance with the direction of

this Court in the judgment in WP(C) No.29727/08. Now that WP(C)

No.29727/08 has been dismissed as above, there arise no need to

deal with the contentions raised by the parties.

Therefore, WP(C) No.3701/10 is closed.

ANTONY DOMINIC, JUDGE
Rp