IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24380 of 2008(B)
1. P.T. SHAMSUDHEEN, PUTHURATHODI,
... Petitioner
Vs
1. TAHSILDAR, MANNARKAD.
... Respondent
2. REVENUE DIVISIONAL OFFICER,
3. DISTRICT COLLECTOR, PALAKKAD DISTRICT,
For Petitioner :SRI.MANSOOR.B.H.
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :22/08/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No.24380 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 22nd day of August, 2008
JUDGMENT
Prayer in the writ petition is to pass orders on Ext.P3. By
Ext.P1 petitioner has been assessed to tax by the Tahsildar. Petitioner has
preferred revision as Ext.P3 before the second respondent, namely, the
Revenue Divisional Officer. According to the petitioner, the same is still
pending. He relies on Ext.P4 Circular and a decision of this court in W.P.
(C) No.36563 of 2007, which is produced as Ext.P5.
2. I heard learned Government Pleader also. He points out that
Ext.P3 is dated 25.10.2006 and even if it is treated as a revision, it is barred.
I do not know how the petitioner can seek a direction to consider Ext.P3.
Accordingly, the writ petition is rejected without prejudice to
the remedy available to the petitioner.
(K.M. JOSEPH, JUDGE)
sb