High Court Kerala High Court

S.Nandakumar vs District Collector on 14 August, 2009

Kerala High Court
S.Nandakumar vs District Collector on 14 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24552 of 2007(W)


1. S.NANDAKUMAR, AGED 47 YEARS,
                      ...  Petitioner

                        Vs



1. DISTRICT COLLECTOR,
                       ...       Respondent

2. DEPUTY TAHSILDAR (REVENUE RECOVERY),

3. VILLAGE OFFICER,

4. DEVASWOM COMMISSIONER,

5. ASSISTANT DEVASWOM COMMISSIONER,

                For Petitioner  :SRI.S.JAYAKRISHNAN

                For Respondent  :SRI.K.N.VENUGOPALA PANICKER, SC, TDB

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :14/08/2009

 O R D E R
                              S. Siri Jagan, J.
              =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                      W. P (C) No. 24552 of 2007
              =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                 Dated this, the 14th August, 2009.

                             J U D G M E N T

Both sides agree that in view of the fact that the petitioner has

subsequently paid the liability fixed on him, the writ petition may be

closed as infructuous. Ordered accordingly.

Learned counsel for the petitioner submits that the 4th

respondent may be directed to inform the District Collector that all

amounts due from the petitioner have been paid. The 4th respondent

shall do so within one week from the date of receipt of a copy of this

judgment.

Sd/- S. Siri Jagan, Judge.

Tds/

[True copy]

P.S to Judge.