IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 28471 of 2004(M)
1. N.A. VINODKUMAR, S/O. LATE N. AYYAPPAN
... Petitioner
Vs
1. SPECIAL DEPUTY TAHSILDAR (R.R.)
... Respondent
2. THE KERALA STATE FINANCIAL
3. MR. NANDANA MENON, UDC/OFFICE ASSISTANT
4. MR. SUDEESH KUMAR, LABORATORY ASSISTANT
5. MR. JIGESH KUMAR, S/O. MR. GUHAPRASAD
For Petitioner :SRI.KAPPILLIL ANILKUMAR
For Respondent :SRI.RAJU JOSEPH, ADDL.SC.,KSFE LTD.
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :28/03/2008
O R D E R
KURIAN JOSEPH, J.
--------------------------------------
W.P.(C). No. 28471 OF 2004
--------------------------------------
Dated this the 28th day of March, 2008.
J U D G M E N T
This writ petition is filed with the following prayer:
1. To issue a writ of mandamus or any other appropriate
writ, order or direction to the respondents 1 and 3 to
refund the excess amount illegally recovered from the
petitioner in contravention of law.
It is submitted that Exhibit P7 representation is pending before
the second respondent. There will be a direction to the second
respondent to take appropriate action on Exhibit P7 with notice to
the petitioner and respondents 3 to 5 within a period of three
months from the date of production of a copy of this judgment.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp