IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37908 of 2010(K)
1. ZACHARIA THOMAS, S/O. KANNANTHANATHU
... Petitioner
2. SHANTI GEORGE, W/O.GEORGE K.THOMAS,
Vs
1. THE DISTRICT COLLECTOR, KOTTAYAM
... Respondent
2. THE REVENUE DIVISIONAL OFFICER,
3. THE VILLAGE OFFICER, KANJIRAPPALLY,
For Petitioner :SRI.P.B.KRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :21/12/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 37908 OF 2010
=====================
Dated this the 21st day of December, 2010
J U D G M E N T
The challenge in the writ petition is against Ext.P5, an order
passed by the 1st respondent in an appeal that was filed by the
petitioner under Rule 5 of the Kerala Stamp (Fixation of Fair Value
of Land) Rules, 1995. A reading of the order shows that no reason
whatsoever has been assigned by the 1st respondent for rejecting
the appeal. That apart, according to the petitioner survey number
mentioned is also erroneous.
2. Be that as it may, having regard to the fact that the
order reflects total non application of mind, I set aside Ext.P5 and
direct the 1st respondent to reconsider Ext.P4 appeal with notice
to the first petitioner and pass orders thereon. This shall be done
at any rate within 6 weeks of production of a copy of this
judgment along with a copy of this writ petition.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp