IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 23394 of 2007(I)
1. P.N.RAVEENDRAN, S/O.NARAYANAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. DISTRICT COLLECTOR,
3. THAHASILDAR,
4. THE VILLAGE OFFICER, KOOTIKKAL VILLAGE,
For Petitioner :SRI.BIMAL K.NATH
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :31/07/2007
O R D E R
S.SIRI JAGAN,J
================
W.P.(C).No.23394 of 2007
======================
Dated this the 31st day of July 2007
JUDGMENT
Petitioner complains that 4th respondent is not accepting
land tax in respect of the property comprised of 2 acres 41
cents in resurvey No.149 in block No.77, Kootikkal Village
belonging to the petitioner. The petitioner has filed Ext.P2
representation in this regard before the 4th respondent and seeks
a direction to the 4th respondent to consider and pass orders on
the same expeditiously.
Heard the learned Government Pleader also. Ext.P2 has
been filed on 28.3.2007. In the above circumstances, the 4th
respondent is directed to consider Ext.P2 and pass appropriate
orders thereon in accordance with law, as expeditiously as
possible, at any rate, within one month from the date of receipt
of a copy of this judgment, after affording an opportunity of
being heard to the petitioner.
S.SIRI JAGAN, JUDGE
dvs