High Court Kerala High Court

Thekkan Komath Sreedharan vs The State Of Kerala on 30 March, 2007

Kerala High Court
Thekkan Komath Sreedharan vs The State Of Kerala on 30 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 28575 of 2004(B)


1. THEKKAN KOMATH SREEDHARAN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

3. THE TAHSILDAR,

4. M.M.GOPALAN NAMBIAR,

5. THENAKKIL KUNHIRAMAN NAIR,

                For Petitioner  :SRI.P.T.MOHANKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :30/03/2007

 O R D E R
                              KURIAN JOSEPH, J.

               - - - - - - - - -  - - - - - - - - - - - - - - - - - - - - - -

                         W.P.(C)NO.28575 OF 2004

               - - - - - - - - -  - - - - - - - - - - - - - - - - - - - - - -

                Dated this the 30th day of March 2007


                                    JUDGMENT

Challenge is against Ext.P6 order passed by the District

Collector. Issue pertains to the receipt of land tax. District

Collector has directed the parties to resolve the dispute

regarding ownership before the Civil Court. Therefore, it is

for the petitioner either to pursue the matter before the Civil

Court or pursue the matter before the Commissioner, Land

Revenue. Without prejudice to such liberty, this writ petition

is dismissed.

KURIAN JOSEPH, JUDGE

jes