IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 2941 of 2000(A)
1. K.C.JOY
... Petitioner
Vs
1. THE TAHSILDAR,R.R., KOTTAYAM
... Respondent
For Petitioner :SRI.MATHEW JOHN (K)
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :29/11/2006
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
O.P.No.2941 of 2000
----------------------------------------------
Dated 29th November, 2006.
J U D G M E N T
The main grievance of the petitioner is that no orders
have been passed on Ext.P4 application filed by the petitioner
under the Amnesty Scheme. There will be a direction to the
second respondent to dispose of Ext.P4 after affording an
opportunity for hearing to the petitioner, within three months from
the date of receipt/production of a copy of the judgment. Further
proceedings for recovery shall be deferred till such time.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
O.P.No.2941 of 2000 (A)
———————————————-
J U D G M E N T
Dated 29th November, 2006.