Kerala High Court
S.Nandakumar vs District Collector on 14 August, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24552 of 2007(W)
1. S.NANDAKUMAR, AGED 47 YEARS,
... Petitioner
Vs
1. DISTRICT COLLECTOR,
... Respondent
2. DEPUTY TAHSILDAR (REVENUE RECOVERY),
3. VILLAGE OFFICER,
4. DEVASWOM COMMISSIONER,
5. ASSISTANT DEVASWOM COMMISSIONER,
For Petitioner :SRI.S.JAYAKRISHNAN
For Respondent :SRI.K.N.VENUGOPALA PANICKER, SC, TDB
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :14/08/2009
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 24552 of 2007
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 14th August, 2009.
J U D G M E N T
Both sides agree that in view of the fact that the petitioner has
subsequently paid the liability fixed on him, the writ petition may be
closed as infructuous. Ordered accordingly.
Learned counsel for the petitioner submits that the 4th
respondent may be directed to inform the District Collector that all
amounts due from the petitioner have been paid. The 4th respondent
shall do so within one week from the date of receipt of a copy of this
judgment.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.