High Court Kerala High Court

K.C.Joy vs The Tahsildar on 29 November, 2006

Kerala High Court
K.C.Joy vs The Tahsildar on 29 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 2941 of 2000(A)



1. K.C.JOY
                      ...  Petitioner

                        Vs

1. THE TAHSILDAR,R.R., KOTTAYAM
                       ...       Respondent

                For Petitioner  :SRI.MATHEW JOHN (K)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :29/11/2006

 O R D E R
                            KURIAN JOSEPH, J.

                 ----------------------------------------------

                          O.P.No.2941  of  2000

                 ----------------------------------------------

                    Dated 29th    November,  2006.


                               J U D G M E N T

The main grievance of the petitioner is that no orders

have been passed on Ext.P4 application filed by the petitioner

under the Amnesty Scheme. There will be a direction to the

second respondent to dispose of Ext.P4 after affording an

opportunity for hearing to the petitioner, within three months from

the date of receipt/production of a copy of the judgment. Further

proceedings for recovery shall be deferred till such time.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

O.P.No.2941 of 2000 (A)

———————————————-

J U D G M E N T

Dated 29th November, 2006.