Kerala High Court
Thomas George vs The District Collector on 10 January, 2011
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 769 of 2011(U)
1. THOMAS GEORGE, SECRETARY IPC BEDHEL
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE REVENUE DIVISIONAL OFFICER,
3. THE TAHSILDAR, TALUK OFFICE, RANNI,
4. THE AGRICULTURAL OFFICER,
5. THE VILLAGE OFFICER, AYIROOR,
6. GEORGE ABRAHAM, KURAVACKAL-MANDOOR,
For Petitioner :SRI.THAMPAN THOMAS
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. 769 of 2011
--------------------------
Dated this the 10th January, 2011
J U D G M E N T
Challenge in the writ petition is against Ext.P12 order
passed by the 2nd respondent, exercising his powers under
the Kerala Land Utilisation Order. This order is appealable
to the Land Revenue Commissioner and therefore with that
liberty, without expressing anything on the merits of the
case, the writ petition is disposed of.
Sd/-
ANTONY DOMINIC
JUDGE
ma
/True copy/
P.A to Judge
W.P (C) No. 2010
2