Kerala High Court
Sukumaran. P. vs The District Collector on 8 August, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29074 of 2006(J)
1. SUKUMARAN. P., SAKTHI BHAVAN,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE SUPERINTENDENT OF SURVEY &
3. THE TALUK SURVEYOR (DISTRICT SURVEYOR)
4. THE VILLAGE OFFICER, ATHIPRA VILLAGE,
For Petitioner :SRI.B.KRISHNA MANI
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :08/08/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No.29074 of 2006
-----------------------------------------
Dated this the 8th day of August, 2008
JUDGMENT
In the matter of acceptance of tax, Ext.P5 representation is
pending before the 4th respondent. There will be a direction to
the 4th respondent/competent authority to take appropriate
action on Ext.P5 within a period of three months from the date of
production of a copy of the judgment along with a copy of the
writ petition.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.29074 of 2006
———————————–
JUDGMENT
8th August, 2008