High Court Kerala High Court

Sheen.P vs The District Executive Officer on 4 March, 2009

Kerala High Court
Sheen.P vs The District Executive Officer on 4 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34740 of 2008(I)


1. SHEEN.P, S/O.PRESENTATION, BETHLEHAM,
                      ...  Petitioner

                        Vs



1. THE DISTRICT EXECUTIVE OFFICER,KERALA
                       ...       Respondent

2. THE TAHSILDAR(R.R), TALUK OFFICE,

3. THE VILLAGE OFFICER, THAZHUTHALA

4. THE REGIONAL TRANSPORT OFFICER,

                For Petitioner  :SRI.B.MOHANLAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :04/03/2009

 O R D E R
                       K. M. JOSEPH, J.
                --------------------------------------
                W.P.C. NO. 34740 OF 2008 I
                --------------------------------------
                Dated this the 4th March, 2009

                           JUDGMENT

The Writ Petition is disposed of essentially in terms of the

interim order dated 1.12.2008. If no further steps have been

taken apart from issuing notices under Sections 7 and 34 of the

Revenue Recovery Act, no collection charges shall be recovered

from the petitioner. It is further ordered that the first respondent

will consider whether the amount of Rs.15,356/= said to have

been paid by the petitioner has been given due credit and

intimate the same to the petitioner within one month from the

date of receipt of a copy of this Judgment. If the amount has

not been given due credit, the petitioner need only pay the

amount as determined by the Board and intimated to the

petitioner.

Sd/=
K. M. JOSEPH, JUDGE

kbk.

// True Copy //
PS to Judge