High Court Kerala High Court

K.Hamsa Haji vs Tahsildar on 29 October, 2008

Kerala High Court
K.Hamsa Haji vs Tahsildar on 29 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31691 of 2008(W)


1. K.HAMSA HAJI , S/O. ABU HAJI
                      ...  Petitioner

                        Vs



1. TAHSILDAR,PERINTHALMANNA
                       ...       Respondent

2. VILLAGE OFFICER

                For Petitioner  :SRI.SAJU.S.A

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :29/10/2008

 O R D E R
                             V.GIRI,J.
                      -------------------------
                 W.P ( C) No.31691 of 2008
                      --------------------------
             Dated this the 29th October, 2008

                        J U D G M E N T

Petitioner’s children claim to be the owners of 47.75

cents of land in Sy No.41/1 of Vettathur Amsom, having

purchased it under registered assignment deeds

2686/2007 and 2687/2007 of Melattur S.R.O . Petitioner

submits that in spite of the petitioner attempting to

remit the basic tax in relation to the property, the same

has not been received. Exhibit-P1 application is pending

in this behalf before the competent authority of the

Tahasildar.

Having heard the learned Government Pleader also,

the writ petition is disposed of directing the 1st

respondent to consider Exhibit-P1 and if the facts stated

therein are found to be correct then the respondents shall

receive the basic tax in relation to the property mentioned

W.P ( C) No.31691 of 2008
2

above, within six weeks from the date of receipt of a copy of

this judgment.

Writ Petition is disposed of as above.

(V.GIRI,JUDGE)
ma

W.P ( C) No.31691 of 2008
3

W.P ( C) No.31691 of 2008
4