IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34740 of 2008(I)
1. SHEEN.P, S/O.PRESENTATION, BETHLEHAM,
... Petitioner
Vs
1. THE DISTRICT EXECUTIVE OFFICER,KERALA
... Respondent
2. THE TAHSILDAR(R.R), TALUK OFFICE,
3. THE VILLAGE OFFICER, THAZHUTHALA
4. THE REGIONAL TRANSPORT OFFICER,
For Petitioner :SRI.B.MOHANLAL
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :04/03/2009
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 34740 OF 2008 I
--------------------------------------
Dated this the 4th March, 2009
JUDGMENT
The Writ Petition is disposed of essentially in terms of the
interim order dated 1.12.2008. If no further steps have been
taken apart from issuing notices under Sections 7 and 34 of the
Revenue Recovery Act, no collection charges shall be recovered
from the petitioner. It is further ordered that the first respondent
will consider whether the amount of Rs.15,356/= said to have
been paid by the petitioner has been given due credit and
intimate the same to the petitioner within one month from the
date of receipt of a copy of this Judgment. If the amount has
not been given due credit, the petitioner need only pay the
amount as determined by the Board and intimated to the
petitioner.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy //
PS to Judge