High Court Kerala High Court

Ajith vs State Of Kerala on 19 September, 2008

Kerala High Court
Ajith vs State Of Kerala on 19 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22374 of 2006(L)


1. AJITH, AGED 42 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. DISTRICT COLLECTOR,

3. KAVIYOOR GRAMA PANCHAYATH,

                For Petitioner  :SRI.T.M.ABDUL LATHEEF

                For Respondent  :SRI.ASOK M.CHERIAN

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :19/09/2008

 O R D E R
                          KURIAN JOSEPH, J.
                 -----------------------------------------
                     W.P(C) No.22374 of 2006
                 -----------------------------------------
            Dated this the 19th day of September, 2008

                               JUDGMENT

Petitioner is aggrieved by Ext.P2 demand made by the Panchayat

in the matter of auction amount of the river sand. Learned

Government Pleader submits that it is open to the petitioner to

approach the District Collector since the levy is on the ground of non-

compliance with the conditions of the agreement executed by the

petitioner with the second respondent. In the event of the petitioner

approaching the District Collector within a period of two months from

today the matter will be duly considered by the District Collector with

notice to the petitioner and the 3rd respondent and appropriate action

in accordance with law in the matter will be taken within another two

months. The interim order passed by this court will continue till such

time.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

———————————–
W.P(C).No.22374 of 2006

———————————–

JUDGMENT

19th September, 2008