High Court Kerala High Court

Vijayan vs The Deputy Tahsildar (Rr) on 15 October, 2008

Kerala High Court
Vijayan vs The Deputy Tahsildar (Rr) on 15 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13383 of 2006(R)


1. VIJAYAN, S/O.VELAYUDHAN, MURIYAPURAKKAL
                      ...  Petitioner

                        Vs



1. THE DEPUTY TAHSILDAR (RR),
                       ...       Respondent

2. THE NEW INDIA ASSURANCE CO.LTD.,

3. THE REGIONAL TRANSPORT OFFICER,

                For Petitioner  :SRI.M.SHAJU PURUSHOTHAMAN

                For Respondent  :SRI.A.C.DEVY

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :15/10/2008

 O R D E R
                        KURIAN JOSEPH, J.
              ----------------------------------------------
                  W.P.(C) No.13383 of 2006
              ----------------------------------------------
                  Dated 15th October, 2008.

                          J U D G M E N T

Petitioner approached this court aggrieved by the

recovery proceedings initiated in respect of an award passed by

the MACT, Irinjalakkuda. It is seen that the petitioner has since

pursued the matter in regular appeal and the same is pending

before this court as MACA 1208/06. Therefore, the writ petition is

closed without prejudice to the liberty to the petitioner to take all

available contentions in the said appeal.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.13383 of 2006

———————————————-

J U D G M E N T

Dated 15th October, 2008.