Kerala High Court
State Of Kerala vs The Authorized Officer on 18 February, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13633 of 2009(Y)
1. STATE OF KERALA, REP. BY THE TAHSILDAR,
... Petitioner
Vs
1. THE AUTHORIZED OFFICER, CHIEF MANAGER,
... Respondent
2. C.BHASKARAN PILLAI, REEJA BHAVAN,
3. C.LEELA AMMA, REEJA BHAVAN,
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.LIJU. M.P
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :18/02/2010
O R D E R
S.S.SATHEESACHANDRAN, J.
------------------------------------------------
W.P.(C) No.13633 of 2009
-----------------------------------------------
Dated this the 18th day of February, 2010
JUDGMENT
Learned Government Pleader submits that the
writ petition is not pressed since the debtor has paid the
amount covered by the recovery proceedings.
Submission recorded. Writ petition is dismissed as not
pressed.
Sd/-
(S.S.SATHEESACHANDRAN)
JUDGE
SK/-
//true copy//
P.S. to Judge.