Kerala High Court
Thomas Michael vs The District Collector on 20 July, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20226 of 2009(W)
1. THOMAS MICHAEL,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, COLLECTORATE,
... Respondent
2. THE TAHSILDAR,
3. THE VILLAGE OFFICER,
For Petitioner :SRI.N.SUKUMARAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :20/07/2009
O R D E R
V.GIRI, J
-------------------
W.P.(C).20226/2009
--------------------
Dated this the 20th day of July, 2009
JUDGMENT
Learned Government Pleader, on instructions,
produced before me a copy of the order passed by the
Devikulam Tahsildar on 17.1.2009 rejecting the petitioner’s
application for assignment of 22 cents of land. Copy of the
order shall be served on the learned counsel for the
petitioner. It is open to the petitioner to take appropriate
steps in relation to the said order. Reserving the liberty of
the petitioner to do so, writ petition is closed.
V.GIRI,
Judge
mrcs