High Court Kerala High Court

H.Syed Mohammed vs Tahsildar (Revenue Recovery) on 25 March, 2010

Kerala High Court
H.Syed Mohammed vs Tahsildar (Revenue Recovery) on 25 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9345 of 2007(K)


1. H.SYED MOHAMMED, S/O. MOIDEEN ANDAVAR
                      ...  Petitioner

                        Vs



1. TAHSILDAR (REVENUE RECOVERY),
                       ...       Respondent

2. ADDITIONAL SALES TAX OFFICER-II,

3. DEPUTY COMMISSIONER (APPEALS),

                For Petitioner  :SRI.RAJESH SIVARAMANKUTTY

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :25/03/2010

 O R D E R

THOTTATHIL B.RADHAKRISHNAN, J.

= = = = = = = = = = = = = = = = = = = = = = = =

W.P.(C).No.9345 of 2007-K

= = = = = = = = = = = = = = = = = = = = = = = =

Dated this the 25th day of March, 2010.

Judgment

Read the interim order dated 20.3.2007 passed at

the time of admission. In this writ petition

filed pending a statutory appeal, no further

orders are required. The said interim order is,

therefore, made absolute. The writ petition is

disposed of without entering on merits.

THOTTATHIL B.RADHAKRISHNAN,
JUDGE.

Sha/2503