IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 7939 of 2006(T)
1. TEE JAY SHIPPING COMPANY, A DIVISION OF
... Petitioner
Vs
1. TAHSILDAR (R.R),
... Respondent
2. JOINT REGIONAL TRANSPORT OFFICER,
For Petitioner :SRI.C.A.MAJEED
For Respondent : No Appearance
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
Dated :19/03/2007
O R D E R
K.BALAKRISHNAN NAIR, J.
---------------------------
W.P.(C) No. 7939 of 2006
--------------------------
Dated this the 19th day of March, 2007.
JUDGMENT
The petitioner has approached this Court challenging Ext.P3
revenue recovery notice issued by the first respondent. According to
it, the entire amount has been paid. In view of the above position no
further orders are required in this writ petition. The first respondent
may inform the petitioner if any balance amount is due from it,
according to his account. This the first respondent shall do within
one month from today, in which event the petitioner may pay the
said balance amount or work out its remedy against it.
Writ petition is closed.
K.BALAKRISHNAN NAIR,
Judge.
vns.