Kerala High Court
Vareed vs The Tahsildar on 15 February, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 2522 of 2005(A)
1. VAREED, S/O.VAREED,
... Petitioner
2. GOPI, S/O.CHATHAN,
Vs
1. THE TAHSILDAR, MUKUNDAPURAM TALUK,
... Respondent
2. THE VILLAGE OFFICER,
3. THE VILLAGE OFFICER,
4. PRADEEP KUMAR T.V., S/O.VELAYUDHAN,
5. ALICE PAULY, W/O.PAULY,
For Petitioner :SRI.V.CHITAMBARESH
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :15/02/2008
O R D E R
C.N.RAMACHANDRAN NAIR, J.
-------------------------------------------
W.P.(C).No.2522 of 2005
-------------------------------------------
Dated this the 15th day of February, 2008
JUDGMENT
The writ petition is filed challenging the recovery
proceedings for recovery of fine imposed by the Magistrate. It is
for the petitioner to file appeal against the penalty order issued
by the Magistrate before the District Court. The writ petition
filed against the penalty order issued by the Magistrate is
therefore devoid of any merit and is therefore dismissed.
C.N.RAMACHANDRAN NAIR, JUDGE
csl