High Court Kerala High Court

Mohanan vs The Tahsildar on 19 October, 2006

Kerala High Court
Mohanan vs The Tahsildar on 19 October, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 192 of 2003(W)


1. MOHANAN, S/O. GOPALAN,
                      ...  Petitioner

                        Vs



1. THE TAHSILDAR, MEENACHIL TALUK.
                       ...       Respondent

                For Petitioner  :SRI.P.BABU KUMAR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :19/10/2006

 O R D E R
                          KURIAN JOSEPH, J.
                         ----------------------------
                         O.P.No. 192 OF 2003
                         -----------------------------
            Dated this the 19th day of October, 2006

                            J U D G M E N T

This writ petition is filed with the following prayer:-

i) Issue a writ of mandamus or any other
appropriate writ, order or direction, commanding the
respondent to accept the tax and effect mutation of
the property of the petitioner’s father in the name of
the petitioner as per Ext.P2 application pending before
the respondent and not to consider the petitioner as a
defaulter.

There is already an interim order in C.M.P.No.212/2003. In

view of the intervening developments pursuant to the said order,

in case the petitioner has still any grievance left, he may

approach the 1st respondent, in which case appropriate action in

accordance with law in the matter will be taken within another

two months.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ps

O.P.No. :2:

KURIAN JOSEPH, J.

O.P.No. 192/2003

JUDGMENT

19th October, 2006