High Court Kerala High Court

Suresh Babu vs State Of Kerala on 18 March, 2008

Kerala High Court
Suresh Babu vs State Of Kerala on 18 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 9006 of 2008(V)


1. SURESH BABU, AGED 38 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. DISTRICT COLLECTOR, PATHANAMTHITTA.

3. TAHSILDAR, KOZHENCHERRY.

4. PATHANAMTHITTA MUNICIPALITY,

                For Petitioner  :SMTMIJI JOHN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :18/03/2008

 O R D E R
                       ANTONY DOMINIC, J.
               -----------------------------------------------
                   W.P.(C) No. 9006 OF 2008
               -----------------------------------------------
              Dated this the 18th day of March, 2008

                             JUDGMENT

The prayer sought for in this Writ Petition is to direct the 2nd

respondent to pass orders on Ext.P2 wherein the petitioner has

sought refund of the amount remitted by him. If Ext.P2 has been

received by the 2nd respondent and the same is pending, the 2nd

respondent shall consider and pass orders thereon. This shall be

done by the 2nd respondent, as expeditiously as possible within

four weeks of production of a copy of this judgment.

The petitioner shall produce a copy of this judgment before

the 2nd respondent for compliance.

ANTONY DOMINIC, JUDGE

ttb

WPC No. 6246 OF 2008
2