IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32560 of 2010(T)
1. SIVANDNDAN, CHARUVILA PUTHENVEEDU,
... Petitioner
2. SUDHARMA, W/O. SIVADASAN,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DISTRICT COLLECTOR, KOLLAM DISTRICT
3. THE THAHSILDAR, PATHAPURAM TALUK,
4. THE VILLAGE OFFICER,
5. SAIJU, S/O. KUMARAN, CHITHIRA,
6. MANJU, W/O. DAS, LEKHA BHAVANAM,
For Petitioner :SRI.MANOJ RAMASWAMY
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :26/10/2010
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------
W.P.(C) NO. 32560 OF 2010(T)
--------------------------------------------------
Dated this the 26th day of October, 2010
J U D G M E N T
Refusal to accept land tax by the 4th respondent is the
grievance of the petitioners. It is seen that complaining of the
above, the petitioner has filed Ext.P8 before the 3rd respondent and
the said application is pending.
Having regard to the above, without expressing anything on
the merits, the writ petition is disposed of directing the 3rd
respondent to consider and pass orders on Ext.P8 with notice to the
petitioners and respondents 5 and 6, as expeditiously as possible
and at any rate within 6 weeks from the date of production of a
copy of the judgment along with a copy of the writ petition.
(ANTONY DOMINIC)
JUDGE
vi/
WPC.No. /09
:2 :