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 1]

Kerala High Court

Vareed vs The Tahsildar on 15 February, 2008

Author: C.N.Ramachandran Nair

Bench: C.N.Ramachandran Nair

       

  

  

 
 
  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