High Court Kerala High Court

Harikumar P vs The State Of Kerala on 22 October, 2010

Kerala High Court
Harikumar P vs The State Of Kerala on 22 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24389 of 2010(W)


1. HARIKUMAR P
                      ...  Petitioner
2. VASANTHA KUMARI D
3. RAJESWARI D
4. SUDARSANAN NAIR P

                        Vs



1. THE STATE OF KERALA
                       ...       Respondent

2. THE TAHSILDAR

                For Petitioner  :SRI.S.KRISHNAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :22/10/2010

 O R D E R
                      ANTONY DOMINIC, J.
             --------------------------------------------------
                W.P.(C) NO.24389 OF 2010(W)
             --------------------------------------------------
         Dated this the 22nd day of October, 2010

                          J U D G M E N T

According to the petitioners, from his property in

RS.Nos.179/18 to 179/27, there was a private pathway, in respect

of which tax was being paid by the petitioners. According to them,

in 2007, when resurvey was completed, the pathway was

separately surveyed and included in Rs.No.179/19. It is stated

that this was obviously a mistake and therefore they made

representations, one of which is Ext.P7 seeking correction of the

aforesaid mistake. Inaction on the representation is what is

complained of in this writ petition.

2. Having regard to the above, if as stated by the

petitioners Ext.P7 representation has been received and is

pending it is directed that on the production of a copy of the

judgment, the 2nd respondent shall consider Ext.P7 and pass

orders thereon. This shall be done as expeditiously as possible

and at any rate within 6 weeks from the date of production of a

copy of the judgment.

(ANTONY DOMINIC)
JUDGE
vi/

WPC.No. /09
:2 :