IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11065 of 2004(P)
1. K.S.ANILKUMAR S/O. LATE K.G.SUKUMARAN,
... Petitioner
Vs
1. THE TAHSILDAR, OTTAPPALAM.
... Respondent
2. THE VILLAGE OFFICER, SHSORNUR II,
For Petitioner :SRI.T.SETHUMADHAVAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :29/09/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No.11065 of 2004
-----------------------------------------
Dated this the 29th day of September, 2008
JUDGMENT
Petitioner is aggrieved since basic tax in respect of his
property referred to in Ext.P3 is not received by the second
respondent. Apparently the same is on the ground of the
pendency of the land ceiling case. It is submitted that the case
has been closed. Therefore, there will be a direction to the
second respondent to take appropriate action on Ext.P4 with
notice to the petitioner and any other affected party within a
period of four months from the date of receipt of a copy of this
judgment.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.11065 of 2004
———————————–
JUDGMENT
29th September, 2008