Kerala High Court
Muhammad Alias Nani vs The Deputy Tahsildar on 20 July, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 7490 of 2005(N)
1. MUHAMMAD ALIAS NANI, S/O. KUNHAMAD,
... Petitioner
Vs
1. THE DEPUTY TAHSILDAR,
... Respondent
2. THATTAYIL SALEEM, S/O. ABDULLA,
3. REGIONAL TRANSPORT OFFICER,
For Petitioner :SRI.A.K.ABDUL AZEEZ
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :20/07/2007
O R D E R
KURIAN JOSEPH J.
----------------------------------------------
W.P.(C) No.7490 of 2004
----------------------------------------------
Dated 20th July, 2007.
J U D G M E N T
Petitioner approached this Court aggrieved by the
recovery of motor vehicle tax. In view of the judgment in W.P.(C)
No.35551/04, it is submitted that nothing survives in the writ
petition. It is accordingly closed, with a direction to the
respondents to sell the vehicle, if not already sold, within a period
of one month. The judgment shall not stand in the way of the
petitioner, if aggrieved, proceeding against the 3rd respondent.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J.
———————————————-
O.P. NO. OF 200
———————————————-
J U D G M E N T
Dated 20th July, 2007.