High Court Kerala High Court

N.A. Vinodkumar vs Special Deputy Tahsildar (R.R.) on 28 March, 2008

Kerala High Court
N.A. Vinodkumar vs Special Deputy Tahsildar (R.R.) on 28 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 28471 of 2004(M)


1. N.A. VINODKUMAR, S/O. LATE N. AYYAPPAN
                      ...  Petitioner

                        Vs



1. SPECIAL DEPUTY TAHSILDAR (R.R.)
                       ...       Respondent

2. THE KERALA STATE FINANCIAL

3. MR. NANDANA MENON, UDC/OFFICE ASSISTANT

4. MR. SUDEESH KUMAR, LABORATORY ASSISTANT

5. MR. JIGESH KUMAR, S/O. MR. GUHAPRASAD

                For Petitioner  :SRI.KAPPILLIL ANILKUMAR

                For Respondent  :SRI.RAJU JOSEPH, ADDL.SC.,KSFE LTD.

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :28/03/2008

 O R D E R
                         KURIAN JOSEPH, J.
                --------------------------------------
                   W.P.(C). No. 28471 OF 2004
                --------------------------------------
           Dated this the 28th day of March, 2008.


                           J U D G M E N T

This writ petition is filed with the following prayer:

1. To issue a writ of mandamus or any other appropriate

writ, order or direction to the respondents 1 and 3 to

refund the excess amount illegally recovered from the

petitioner in contravention of law.

It is submitted that Exhibit P7 representation is pending before

the second respondent. There will be a direction to the second

respondent to take appropriate action on Exhibit P7 with notice to

the petitioner and respondents 3 to 5 within a period of three

months from the date of production of a copy of this judgment.

This writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp