Kerala High Court
R.Rajendra Babu vs Varkala Municipality on 8 December, 2006
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 32795 of 2006(D)
1. R.RAJENDRA BABU,
... Petitioner
Vs
1. VARKALA MUNICIPALITY,
... Respondent
2. G.SHAJI KUMAR,
3. G.RAM MOHAN,
4. THE STANDING COMMITTEE FOR FINANCE,
For Petitioner :SRI.TOM K.THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :08/12/2006
O R D E R
PIUS C.KURIAKOSE,J.
```````````````````````````
W.P.(C) NO. 32795 OF 2006
```````````````````````````
Dated this the 8th day of December, 2006
J U D G M E N T
I do not propose to consider the merits of the grounds
raised. Exhibit P3 appeal has been submitted by the petitioner
before the 4th respondent-Standing Committee against the order
of assessment made by the Secretary of the 1st respondent-
Municipality. Since Exhibit P3 is seen pending, this writ petition
will stand disposed of directing the 4th respondent to dispose of
Exhibit P3 in accordance with law, at the earliest, and at any rate
within one month of receiving copy of this judgment. Till such
time as Exhibit P3 is disposed of coercive steps will not be taken
pursuant to Exhibit P2 demand notice.
Writ petition is disposed of as above.
PIUS C.KURIAKOSE, JUDGE
Rp