IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34256 of 2008(C)
1. P.V.KUNHIKANNAN NAIR,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, KANNUR
... Respondent
2. THE SPECIAL DEPUTY TAHSILDAR (RR)
3. THE VILLAGE OFFICER, PATTUVAM VILLAGE,
4. THE EXECUTIVE ENGINEER, MINOR IRRIGATION
For Petitioner :SRI.O.V.MANIPRASAD
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :20/11/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No. 34256 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 20th day of November, 2008
JUDGMENT
Petitioner is faced with recovery proceedings against Ext.P5
demand notice dated 28.10.2008. Learned counsel for the petitioner
submits that Ext.P5 was received on 1.11.2008 and petitioner preferred
Ext.P6 on 6.11.2008.
2. I heard learned Government Pleader also.
The writ petition is disposed of directing the first respondent to
consider and take a decision on Ext.P6 in accordance with law within a
period of three weeks from the date of receipt of a copy of this judgment.
No further steps will be taken except after a decision is taken on Ext.P6.
(K.M. JOSEPH, JUDGE)
sb