High Court Kerala High Court

Mythreedharan vs Nattika Grama Panchayath on 27 June, 2008

Kerala High Court
Mythreedharan vs Nattika Grama Panchayath on 27 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10805 of 2005(J)


1. MYTHREEDHARAN, S/O.VELAYUDHAN,
                      ...  Petitioner

                        Vs



1. NATTIKA GRAMA PANCHAYATH,
                       ...       Respondent

2. GOVERNMENT OF KERALA,

                For Petitioner  :SRI.V.V.ASOKAN

                For Respondent  :SRI.S.P.ARAVINDAKSHAN PILLAY

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :27/06/2008

 O R D E R
                        KURIAN JOSEPH, J.
             -----------------------------------------
                  W.P(C) No.10805 of 2005
             -----------------------------------------
             Dated this the 27th day of June, 2008

                             JUDGMENT

In the matter of payment of stamp duty there is already an

interim order which reads as follows:-

“In case petitioner executes an agreement on
stamp paper worth Rs.250/- (two hundred and fifty)
and also executes an undertaking on a separate
stamp paper worth Rs.50/- (fifty only) undertaking
to pay the balance stamp duty found payable in case
the apex court reverse the decision of this Court,
the same shall be accepted.”

It will be open to the Panchayat to take appropriate action

depending on the decision by the apex court.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

———————————–
W.P(C).No.10805 of 2005

———————————–

JUDGMENT

27th June, 2008