High Court Kerala High Court

T.T.Antony vs Paravur Municipality on 29 September, 2008

Kerala High Court
T.T.Antony vs Paravur Municipality on 29 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21027 of 2006(C)


1. T.T.ANTONY,
                      ...  Petitioner
2. YAMUNA RAMESH,
3. A.JOJU VATTATHARA,
4. P.K.STALIN,
5. S.R.JAYAN,
6. SHALY JAPAUL,
7. SHIBA JOSEPH,
8. JOE PAUL,
9. T.M.NIZAR,
10. P.A.MUJEEB,
11. V.C.KAMALU,
12. M.ABDUL JALEEL,
13. FRANCIS VATTATHARA,
14. BAIJUKUMAR T.A.,
15. C.A.ABDUL KALAM,
16. P.B.TOMY,
17. P.K.SANTHOSH,
18. PUSHPI ANTE,
19. B.MADHU,
20. V.G.SUDHAKARAN,
21. SADATH K.A.,
22. KUDUMBASREE TECHNO WORLD COMPUTER
23. SABITHA MUHAMMADALI,
24. P.A.KUTTAPPAN,
25. M.H.MUHAMMED,
26. A.D.DILEEPKUMAR,
27. T.I.ROSY,
28. E.C.SAJEEV,
29. SHERLI JOSE,
30. V.P.JOSEPH,
31. K.V.POULOSE,
32. P.J.SEVEES,
33. JOHNY ANTONY,
34. M.K.SURAJ,
35. M.J.VARGHESE,
36. IPE MATHEW,
37. K.K.ABDUL JABBAR,
38. O.A.ABDUL NAZAR,
39. V.R.PURUSHOTHAMAN,
40. DAISY GEORGE,
41. GRACY GEORGE,
42. JOE ABRAHAM,
43. N.O.THANKAMMA,
44. P.O.GEORGE,
45. K.M.ABDUL HAMEED,
46. K.P.ALIKUTTY,
47. VASANTHA SUGATHAN,
48. BEEVI AZIZ,
49. AJITH KUMAR,
50. K.K.RAJAN,
51. T.M.SHAKKEELA,
52. V.K.AZEEZ,
53. C.R.BIJU,
54. K.M.ABOOBACKER,
55. P.M.SULPHIKKAR,
56. M.A.KUNJUMUHAMMED,
57. C.U.ALI,
58. FLOWER AUGUSTIN,

                        Vs



1. PARAVUR MUNICIPALITY,
                       ...       Respondent

2. STATE OF KERALA, REP. BY

                For Petitioner  :SRI.DINESH R.SHENOY

                For Respondent  :SRI.T.A.SHAJI

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :29/09/2008

 O R D E R

KURIAN JOSEPH, J.

———————————————-

W.P.(C) No.21027 of 2006

———————————————-
Dated 29th September, 2008.

J U D G M E N T

The grievance is with regard to the stamp duty payable

on the agreement to be executed by the petitioners in respect of

the licence issued by the first respondent. Learned counsel for

the first respondent submits that as per the circular issued by the

Government, the stamp duty payable is Rs.250/-. Therefore, the

writ petition is disposed of directing the petitioners to make up

the deficit stamp duty within two months from the date of

production of a copy of the judgment.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.21027 of 2006

———————————————-

J U D G M E N T

Dated 29th September, 2008.