High Court Kerala High Court

Kailas Rubber Co.Ltd vs The State Of Kerala on 28 May, 2009

Kerala High Court
Kailas Rubber Co.Ltd vs The State Of Kerala on 28 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 2400 of 2000(I)



1. KAILAS RUBBER CO.LTD
                      ...  Petitioner

                        Vs

1. THE STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.JOSEPH MARKOSE (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :28/05/2009

 O R D E R
                      V.K.MOHANAN, J.
         ----------------------------------------------
                    O.P. No.2400 OF 2000
         ----------------------------------------------
                   Dated 28th May,     2009.

                          JUDGMENT

Aggrieved by Ext.P2 order, by which the petitioner

was demanded to pay a sum of Rs.43163/- being the

renewed Kuthakappattom rent, the petitioner approached

this court by filing this writ petition.

2. On instruction, the learned Government Pleader

submitted that the 2nd respondent-District Collector had

informed as per letter No.E1 19499/99 dated 14.2.2000

that the Kuthakappattom from the petitioner need be

collected at the previous rate based on Government

Order No.G.O.MS 1025/85/RD dated 19.12.85, and no

revised rate need be remitted by the petitioner. It is also

instructed the Village Officer, Mundakayam, the 4th

respondent herein, not to realise the renewed rate of

Kuthakappattom. Thus, according to the respondents and

the learned Government Pleader, Ext.P2 notice is not in

force.

O.P.2400/2000
-:2:-

I have perused the written instruction which made

available to me for perusal. In the light of the above

written instruction, I am of the view that no further

orders are necessary in the writ petition. Accordingly,

recording the above submission, this writ petition is

closed.

V.K.MOHANAN, JUDGE

kvm/-

O.P.2400/2000
-:3:-

V.K.MOHANAN, J.

O.P.NO.2400 OF 2000

JUDGMENT

Dated:28.5.2009