IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 9006 of 2008(V)
1. SURESH BABU, AGED 38 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. DISTRICT COLLECTOR, PATHANAMTHITTA.
3. TAHSILDAR, KOZHENCHERRY.
4. PATHANAMTHITTA MUNICIPALITY,
For Petitioner :SMTMIJI JOHN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :18/03/2008
O R D E R
ANTONY DOMINIC, J.
-----------------------------------------------
W.P.(C) No. 9006 OF 2008
-----------------------------------------------
Dated this the 18th day of March, 2008
JUDGMENT
The prayer sought for in this Writ Petition is to direct the 2nd
respondent to pass orders on Ext.P2 wherein the petitioner has
sought refund of the amount remitted by him. If Ext.P2 has been
received by the 2nd respondent and the same is pending, the 2nd
respondent shall consider and pass orders thereon. This shall be
done by the 2nd respondent, as expeditiously as possible within
four weeks of production of a copy of this judgment.
The petitioner shall produce a copy of this judgment before
the 2nd respondent for compliance.
ANTONY DOMINIC, JUDGE
ttb
WPC No. 6246 OF 2008
2