IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 7490 of 2005(N)
1. MUHAMMAD ALIAS NANI, S/O. KUNHAMAD,
... Petitioner
Vs
1. THE DEPUTY TAHSILDAR,
... Respondent
2. THATTAYIL SALEEM, S/O. ABDULLA,
3. REGIONAL TRANSPORT OFFICER,
For Petitioner :SRI.A.K.ABDUL AZEEZ
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :20/07/2007
O R D E R
KURIAN JOSEPH J.
----------------------------------------------
W.P.(C) No.7490 of 2004
----------------------------------------------
Dated 20th July, 2007.
J U D G M E N T
Petitioner approached this Court aggrieved by the
recovery of motor vehicle tax. In view of the judgment in W.P.(C)
No.35551/04, it is submitted that nothing survives in the writ
petition. It is accordingly closed, with a direction to the
respondents to sell the vehicle, if not already sold, within a period
of one month. The judgment shall not stand in the way of the
petitioner, if aggrieved, proceeding against the 3rd respondent.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J.
———————————————-
O.P. NO. OF 200
———————————————-
J U D G M E N T
Dated 20th July, 2007.