IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31691 of 2008(W)
1. K.HAMSA HAJI , S/O. ABU HAJI
... Petitioner
Vs
1. TAHSILDAR,PERINTHALMANNA
... Respondent
2. VILLAGE OFFICER
For Petitioner :SRI.SAJU.S.A
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :29/10/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.31691 of 2008
--------------------------
Dated this the 29th October, 2008
J U D G M E N T
Petitioner’s children claim to be the owners of 47.75
cents of land in Sy No.41/1 of Vettathur Amsom, having
purchased it under registered assignment deeds
2686/2007 and 2687/2007 of Melattur S.R.O . Petitioner
submits that in spite of the petitioner attempting to
remit the basic tax in relation to the property, the same
has not been received. Exhibit-P1 application is pending
in this behalf before the competent authority of the
Tahasildar.
Having heard the learned Government Pleader also,
the writ petition is disposed of directing the 1st
respondent to consider Exhibit-P1 and if the facts stated
therein are found to be correct then the respondents shall
receive the basic tax in relation to the property mentioned
W.P ( C) No.31691 of 2008
2
above, within six weeks from the date of receipt of a copy of
this judgment.
Writ Petition is disposed of as above.
(V.GIRI,JUDGE)
ma
W.P ( C) No.31691 of 2008
3
W.P ( C) No.31691 of 2008
4