High Court Kerala High Court

Valsala vs The District Collector on 5 November, 2008

Kerala High Court
Valsala vs The District Collector on 5 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30503 of 2008(F)


1. VALSALA, SREENARAYANA BHAVAN,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE SPECIAL TAHSILDAR,

                For Petitioner  :SRI.R.MANOJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :05/11/2008

 O R D E R
                         PIUS C. KURIAKOSE,J.
                - - - - - - - - - - - - - - - - - - - - - - - - -
                        W.P.(C) No.30503 of 2008
                - - - - - - - - - - - - - - - - - - - - - - - - -
                        Dated: 5th November, 2008

                                 JUDGMENT

The learned Government Pleader places before me the Photostat

copy of the application for reference under Section 18 in the prescribed

form, i.e. form No.22A prescribed under Rule 16A. He submitted that

Ext.P2 is not the application which was filed but it is the original of the

application now handed over to me that was filed by the petitioner.

The Photostat copy of the application which is now handed over to me

will form part of the record. Since the original of the application filed

by the petitioner is found to be time-barred, I am not inclined to grant

the reliefs sought for. The Writ Petition will stand dismissed.

srd                                     PIUS C.KURIAKOSE, JUDGE