IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5365 of 2007(L)
1. K.K. MOIDEEN,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, THRISSUR.
... Respondent
2. THE TAHSILDAR, THALAPPALLY TALUK.
3. THE ASSISTANT COMMISSIONER (ASSESSMENT),
For Petitioner :SRI.C.K.KARUNAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :06/02/2009
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 5365 OF 2007 L
````````````````````````````````````````````````````
Dated this the 6th day of February, 2009
J U D G M E N T
Petitioner challenges Ext.P1 which is a notice issued
under section 65 in Form 19. Petitioner has already filed his
objection as Ext.P2.
2. I heard learned counsel for the petitioner and learned
Government Pleader.
Writ petition is disposed of directing the 1st respondent to
consider Ext.P2 objection and take a decision in the matter after
affording an opportunity of hearing to the petitioner for which the
petitioner will appear before the 1st respondent on 18.2.2009. The
1st respondent will pass orders on Ext.P2 within two weeks from
18.2.2009.
Sd/-
(K.M.JOSEPH, JUDGE)
aks
// TRUE COPY //
P.A. TO JUDGE