IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2490 of 2005(U)
1. THE DISTRICT REGISTRAR,
... Petitioner
2. THE SUB REGISTRAR, FORT,
Vs
1. S.BALACHANDRAN NAIR, NANDESWAR,
... Respondent
2. KERALA LOK AYUKTA, LEGISLATIVE
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.BLAZE K.JOSE
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :29/10/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No.2490 of 2005
-----------------------------------------
Dated this the 29th day of October, 2008
JUDGMENT
The challenge is on Ext.P6 order passed by the second
respondent. It is seen that as per the said order the second
respondent has interfered with the order passed by the second
petitioner under Section 45B of the Kerala Stamp Act. The
remedy open to the first respondent-complainant is to pursue the
matter before the District Court and the second respondent has
no jurisdiction to interfere in the matter. Therefore, Ext.P6 order
is quashed.
The writ petition is allowed as above.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.2490 of 2005
———————————–
JUDGMENT
29th October, 2008