High Court Kerala High Court

S.Dileep vs The District Collector on 6 November, 2007

Kerala High Court
S.Dileep vs The District Collector on 6 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP No. 1020 of 2007(R)


1. S.DILEEP,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE TAHSILDAR,

3. N.THANKAPPAN,

                For Petitioner  :SRI.ELVIN PETER P.J.

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :06/11/2007

 O R D E R
                           KURIAN JOSEPH J.
                ----------------------------------------------
          R.P.No.1020 of 2007 in W.P.(C) No.9185/04
                ----------------------------------------------
                    Dated 6th November, 2007.

                                O R D E R

The review petitioner submits that he will clear his

outstanding liability, given a period of three months, though the

learned Government Pleader submits that the petitioner may be

given only a period of one month. In view of the submission

made by the learned counsel for the petitioner regarding his

financial difficulty, the review petitioner is permitted to clear the

liability as per Ext.P7 within a period of three months from today.

It is submitted that in view of the time given as above, no orders

are necessary in the review petition. It is accordingly dismissed.

KURIAN JOSEPH, JUDGE.

tgs