Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Kerala High Court

The Revenue Division Officer/ Sub ... vs Jacob Boban on 19 October, 2023

Author: V.G.Arun

Bench: V.G.Arun

WA No.1061/2023                                1/2

                          IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                          PRESENT
                       THE HONOURABLE THE CHIEF JUSTICE MR. A.J.DESAI
                                             &
                             THE HONOURABLE MR.JUSTICE V.G.ARUN
                  Thursday, the 19th day of October 2023 / 27th Aswina, 1945
                                      WA NO. 1061 OF 2023

          AGAINST JUDGMENT DATED 28/03/2022 IN WP(C) 79/2022 OF THIS COURT

   APPELLANTS/RESPONDENTS IN W.P(C):

      1. THE REVENUE DIVISIONAL OFFICER/SUB COLLECTOR, REVENUE DIVISIONAL
         OFFICE, FORT KOCHI P.O, ERNAKULAM - 682001.
      2. THE TAHSILDAR (LR), TALUK OFFICE, KANAYANNOOR, ERNAKULAM P.O,
         ERNAKULAM DISTRICT- 682011.
      3. THE LOCAL LEVEL MONITORING COMMITTEE, MULANTHURUTHY GRAMA
         PANCHAYATH, REPRESENTED BY ITS CONVENOR, AGRICULTURAL OFFICER,
         MULAMTHURUTHY, KRISHI BHAVAN, MULAMTHURUTHY, MULAMTHURUTHY P.O,
         ERNAKULAM DISTRICT - 682314.
      4. THE AGRICULTURAL OFFICER, MULAMTHURUTHY, KRISHI BHAVAN,
         MULAMTHURUTHY, MULAMTHURUTHY P.O, ERNAKULAM DISTRICT - 682314.
      5. THE VILLAGE OFFICER, MULAMTHURUTHY VILLAGE, VILLAGE OFFICE,
         MULAMTHURUTHY, MULAMTHURUTHY P.O, ERNAKULAM DISTRICT - 682314.

    BY GOVERNMENT PLEADER

   RESPONDENT/PETITIONER IN WP(C):

          JACOB BOBAN, S/O. BOBAN JACOB, KARITHADATHIL HOUSE, PIRAVOM P.O,
          ERNAKULAM DISTRICT- 686664.

    BY ADVS.M/S. PEEYUS A. KOTTAM & HRITHWIK D. NAMBOOTHIRI

        Prayer for interim relief in the Writ Appeal stating that in the
   circumstances stated in the appeal memorandum, the High Court be pleased
   to stay the operation of the impugned judgment of the learned single judge
   dated 28.03.2022 in writ petiton (civil)NO.79/2022.

        This writ appeal coming on for orders on 19/10/2023 upon perusing
   the appeal memorandum, the court on the same day passed the following:
 WA No.1061/2023                                2/2




                                          ORDER

The parties are hereby directed to produce latest photographs of the property in question along with an affidavit on or before 9/11/2023.

List on 22/11/2023.

Sd/- A.J.DESAI , CHIEF JUSTICE Sd/- V.G.ARUN , JUDGE 19-10-2023 /True Copy/ Assistant Registrar