IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9126 of 2010(M)
1. REV.FR.JOSEPH PUTHUSSERY SVD,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DISTRICT COLLECTOR, KANNUR.
3. THE TAHSILDAR, KANNUR.
4. THE VILLAGE OFFICER, CHERUTHAZHAM,
For Petitioner :SRI.V.C.JAMES
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :07/04/2010
O R D E R
T.R.RAMACHANDRAN NAIR, J.
----------------------------------------------
W.P.(C)No.9126 OF 2010
-----------------------------------------------------
DATED THIS THE 7th DAY OF APRIL, 2010
J U D G M E N T
The Writ Petition is filed seeking for a direction commanding
respondents 2 to 4 to accept the land tax and issue possession
certificate in respect of 1.92 Acres of land in Survey No.256/1
covered by sale deed Nos.1/2818/98 dated 11.11.1998 and
1/3228/98 dated 30.12.1998 of S.R.O., Pazhayangadi.
2. The learned Government Pleader on instructions from
the Tahsildar, Kannur submitted that the petitioner has been
permitted to remit the land tax to the Village Office and
necessary directions have been issued to the Village Officer,
Cheruthazham to receive the land tax by the Society who
purchased the land. The same is recorded and the Writ Petition
is closed.
T.R.RAMACHANDRAN NAIR,
JUDGE
dsn