High Court Kerala High Court

M.D.Chacko vs The Secretary For Revenue on 21 December, 2010

Kerala High Court
M.D.Chacko vs The Secretary For Revenue on 21 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18388 of 2007(L)


1. M.D.CHACKO, MUTHUKATTIL VEEDU,
                      ...  Petitioner

                        Vs



1. THE SECRETARY FOR REVENUE, REVENUE
                       ...       Respondent

2. THE DISTRICT COLLECTOR, KOTTAYAM.

3. THE REVENUE DIVISIONAL OFFICER,

4. THE TAHSILDAR, MEENACHIL TALUK,

                For Petitioner  :SRI.K.G.ANIL BABU

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :21/12/2010

 O R D E R
                            S.SIRI JAGAN, J.

                     ==================

                       W.P.(C).No.18388 of 2007

                     ==================

              Dated this the 21st day of December, 2010

                            J U D G M E N T

The petitioner has filed this writ petition challenging the

proceedings for sale of the petitioner’s property for realization of

abkari dues. The petitioner himself states in the writ petition that the

petitioner is ready to pay the entire dues. The petitioner has not been

able to obtain any interim order. As such, there is no point in

considering the writ petition on merits. Accordingly, this writ petition is

closed.

Sd/-

sdk+                                             S.SIRI JAGAN, JUDGE

         ///True copy///




                              P.A. to Judge