High Court Kerala High Court

Valsamma Elias vs State Of Kerala on 8 August, 2008

Kerala High Court
Valsamma Elias vs State Of Kerala on 8 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18309 of 2005(D)


1. VALSAMMA ELIAS, W/O. ELIAS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

3. THE TAHSILDAR,

4. THE SPECIAL TAHSILDAR,

5. LISSAMMA SEBASTIAN,

6. SEBASTIAN A.KURIAN,

                For Petitioner  :SRI.VARGHESE C.KURIAKOSE

                For Respondent  :SRI.T.I.ABDUL SALAM

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :08/08/2008

 O R D E R
                         KURIAN JOSEPH, J.
               ---------------------------------------
                   W.P.(C) No.18309 OF 2005
               ---------------------------------------
            Dated this the 8th day of August, 2008.


                           J U D G M E N T

This writ petition is filed with the following prayers:

a) Issue a writ, order or direction in the nature of

Mandamus or other appropriate writ commanding the

respondents 2, 3 and 4 or the concerned among them to

immediately complete the proceedings for cancellation of

pattayam issued in LA 133/93 as reflected in Ext.P5.

b) Issue a writ, order or direction in the nature of

Mandamus or other appropriate writ commanding the

respondents 2, 3 and 4 or the concerned among them to

immediately issue pattayam to the petitioner as reflected

in Ext.P2 in respect of property covered by Ext.P1

assignment order.

In view of the pendency of various civil cases as referred to

in the counter affidavit filed by the respondents 5 and 6, this writ

petition is disposed of making it clear that it will be open to the

petitioner to pursue her grievance before the Civil Court.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

W.P.(C) No. 18309 OF 2005

J U D G M E N T

08.08.2008