IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24389 of 2010(W)
1. HARIKUMAR P
... Petitioner
2. VASANTHA KUMARI D
3. RAJESWARI D
4. SUDARSANAN NAIR P
Vs
1. THE STATE OF KERALA
... Respondent
2. THE TAHSILDAR
For Petitioner :SRI.S.KRISHNAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :22/10/2010
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------
W.P.(C) NO.24389 OF 2010(W)
--------------------------------------------------
Dated this the 22nd day of October, 2010
J U D G M E N T
According to the petitioners, from his property in
RS.Nos.179/18 to 179/27, there was a private pathway, in respect
of which tax was being paid by the petitioners. According to them,
in 2007, when resurvey was completed, the pathway was
separately surveyed and included in Rs.No.179/19. It is stated
that this was obviously a mistake and therefore they made
representations, one of which is Ext.P7 seeking correction of the
aforesaid mistake. Inaction on the representation is what is
complained of in this writ petition.
2. Having regard to the above, if as stated by the
petitioners Ext.P7 representation has been received and is
pending it is directed that on the production of a copy of the
judgment, the 2nd respondent shall consider Ext.P7 and pass
orders thereon. This shall be done as expeditiously as possible
and at any rate within 6 weeks from the date of production of a
copy of the judgment.
(ANTONY DOMINIC)
JUDGE
vi/
WPC.No. /09
:2 :