IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20769 of 2006(V)
1. KALATHIL KANNOLI ROJA, D/O.SREEDHARAN,
... Petitioner
Vs
1. THE DISTRICT REGISTRAR (GENERAL),
... Respondent
2. THE SUB REGISTRAR, OFFICE OF THE
3. THE STATE OF KERALA, REPRESENTED
For Petitioner :SRI.V.T.MADHAVANUNNI
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :22/08/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.20769 of 2006
----------------------------------------------
Dated 22nd August, 2008.
J U D G M E N T
Petitioner is aggrieved by Exts.P2, P4 and P6 in the
matter of liability to pay the stamp duty. According to the petitioner,
the matter is squarely covered in her favour, in view of the decisions of
this court in (1) State of Kerala v. George Jacob (2005(4) KLT 709
(DB) and (2) All Kerala Document Writers & Scribes Association
v. State of Kerala (2005(3) KLT 234). According to the learned
Government Pleader, the factual position may not help the petitioner
to place reliance on the judgments. Since the matter has not been
considered in the light of the judgments, it is only appropriate that the
first respondent considers the matter with notice to the petitioner and
takes a decision in the light of the decisions referred to above.
Accordingly the impugned orders are quashed with a direction to the
first respondent to consider the matter afresh with notice to the
petitioner and pass appropriate orders thereon in accordance with law
within three months from the date of production of a copy of the
judgment.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.20769 of 2006
———————————————-
J U D G M E N T
Dated 22nd August, 2008.