IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8646 of 2009(A)
1. JOJI JOSEPH, S/O. JOSEPH,
... Petitioner
2. BINDU JOSEPH, D/O. VELUTHEDATHUPARAMBIL
3. MINI JOSEPH, D/O. JOSEPH, AGED
Vs
1. THE TAHSILDAR, ERNAD TALUK,
... Respondent
2. VILLAGE OFFICER, PERAKAMANNA,
3. STATE OF KERALA, REP. BY SECRETARY
For Petitioner :SRI.K.V.PAVITHRAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :18/03/2009
O R D E R
ANTONY DOMINIC, J.
==============
W.P.(C) NO. 8646 OF 2009 (A)
====================
Dated this the 18th day of March, 2009
J U D G M E N T
Petitioners grievance is regarding the non acceptance of tax
in respect of the properties covered by Exts.P1, P6 and P11.
According to the petitioners, in view of the above, they have filed
Exts.P15, P15(a) and P15(b) representations before the 1st
respondent and orders have not been passed on those
applications either. It is in these circumstances, the writ petition
has been filed.
2. Taking into account the case of the petitioners
regarding the pendency of Exts.P15, P15(a) and P15(b) before the
1st respondent, I direct the 1st respondent to consider those
applications and pass orders thereon. This shall be done, as
expeditiously as possible, at any rate within 6 weeks of
production of a copy of this judgment along with a copy of this
writ petition.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp