High Court Kerala High Court

P.N.Raveendran vs State Of Kerala on 31 July, 2007

Kerala High Court
P.N.Raveendran vs State Of Kerala on 31 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 23394 of 2007(I)


1. P.N.RAVEENDRAN, S/O.NARAYANAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. DISTRICT COLLECTOR,

3. THAHASILDAR,

4. THE VILLAGE OFFICER, KOOTIKKAL VILLAGE,

                For Petitioner  :SRI.BIMAL K.NATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :31/07/2007

 O R D E R
                         S.SIRI JAGAN,J
                  ================
                    W.P.(C).No.23394 of 2007
               ======================
               Dated this the 31st day of July 2007


                           JUDGMENT

Petitioner complains that 4th respondent is not accepting

land tax in respect of the property comprised of 2 acres 41

cents in resurvey No.149 in block No.77, Kootikkal Village

belonging to the petitioner. The petitioner has filed Ext.P2

representation in this regard before the 4th respondent and seeks

a direction to the 4th respondent to consider and pass orders on

the same expeditiously.

Heard the learned Government Pleader also. Ext.P2 has

been filed on 28.3.2007. In the above circumstances, the 4th

respondent is directed to consider Ext.P2 and pass appropriate

orders thereon in accordance with law, as expeditiously as

possible, at any rate, within one month from the date of receipt

of a copy of this judgment, after affording an opportunity of

being heard to the petitioner.

S.SIRI JAGAN, JUDGE

dvs