High Court Kerala High Court

K.K. Moideen vs The District Collector on 6 February, 2009

Kerala High Court
K.K. Moideen vs The District Collector on 6 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5365 of 2007(L)


1. K.K. MOIDEEN,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, THRISSUR.
                       ...       Respondent

2. THE TAHSILDAR, THALAPPALLY TALUK.

3. THE ASSISTANT COMMISSIONER (ASSESSMENT),

                For Petitioner  :SRI.C.K.KARUNAKARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :06/02/2009

 O R D E R
                           K.M. JOSEPH, J.

             ````````````````````````````````````````````````````
                   W.P.(C) No. 5365 OF 2007 L
             ````````````````````````````````````````````````````
             Dated this the 6th day of February, 2009

                           J U D G M E N T

Petitioner challenges Ext.P1 which is a notice issued

under section 65 in Form 19. Petitioner has already filed his

objection as Ext.P2.

2. I heard learned counsel for the petitioner and learned

Government Pleader.

Writ petition is disposed of directing the 1st respondent to

consider Ext.P2 objection and take a decision in the matter after

affording an opportunity of hearing to the petitioner for which the

petitioner will appear before the 1st respondent on 18.2.2009. The

1st respondent will pass orders on Ext.P2 within two weeks from

18.2.2009.

Sd/-

(K.M.JOSEPH, JUDGE)
aks

// TRUE COPY //

P.A. TO JUDGE