IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21909 of 2008(G)
1. RAVEENDRAN, THUSHARA, AGASTHACODE,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT OFFICER-CUM-MOTOR
... Respondent
2. THE DISTRICT COLLECTOR, KOLLAM.
3. THE DEPUTY TAHSILDAR, (REVENUE RECOVERY)
4. THE VILLAGE OFFICER, ANCHAL, KOLLAM.
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :29/07/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No.21909 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 29th day of July, 2008
JUDGMENT
Aggrieved by Ext.P1, petitioner has preferred Ext.P2. In the
meantime, Ext.P3 recovery notice has been served on the petitioner.
2. I heard learned counsel for the petitioner and the learned
Government Pleader.
3. Learned Government Pleader submits that Ext.P2 is being
examined and some discrepancies have been noticed and action is being
taken.
In the light of this, the writ petition is disposed of directing the
first respondent to consider and take a decision on Ext.P2 in accordance
with law within a period of three weeks from the date of receipt of a copy of
this judgment and communicate the same to the petitioner. Till such as a
decision is taken, Ext.P3 will be kept in abeyance.
(K.M. JOSEPH, JUDGE)
sb