IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP No. 1020 of 2007(R)
1. S.DILEEP,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE TAHSILDAR,
3. N.THANKAPPAN,
For Petitioner :SRI.ELVIN PETER P.J.
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :06/11/2007
O R D E R
KURIAN JOSEPH J.
----------------------------------------------
R.P.No.1020 of 2007 in W.P.(C) No.9185/04
----------------------------------------------
Dated 6th November, 2007.
O R D E R
The review petitioner submits that he will clear his
outstanding liability, given a period of three months, though the
learned Government Pleader submits that the petitioner may be
given only a period of one month. In view of the submission
made by the learned counsel for the petitioner regarding his
financial difficulty, the review petitioner is permitted to clear the
liability as per Ext.P7 within a period of three months from today.
It is submitted that in view of the time given as above, no orders
are necessary in the review petition. It is accordingly dismissed.
KURIAN JOSEPH, JUDGE.
tgs