High Court Kerala High Court

John K.George vs The State Of Kerala on 19 September, 2008

Kerala High Court
John K.George vs The State Of Kerala on 19 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9990 of 2006(L)


1. JOHN K.GEORGE, AGED 34,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE INSPECTOR GENERAL OF REGISTRATION,

                For Petitioner  :SRI.V.PHILIP MATHEW

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :19/09/2008

 O R D E R
                        KURIAN JOSEPH, J.
              ----------------------------------------------
                   W.P.(C) No.9990 of 2006
              ----------------------------------------------
                Dated 19th September, 2008.

                          J U D G M E N T

In the matter of amendment introduced to the Kerala

Stamp Act as per Ext.P1, in case the petitioner has still any

grievance left, being a policy matter, petitioner may approach the

first respondent.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.9990 of 2006

———————————————-

J U D G M E N T

Dated 19th September, 2008.