Kerala High Court
T.K.Kosy Vaidyar vs District Collector on 2 February, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21102 of 2003(K)
1. T.K.KOSY VAIDYAR, S/O.KOSHY VAIDYAR,
... Petitioner
Vs
1. DISTRICT COLLECTOR, ALAPPUZHA.
... Respondent
2. DY.TAHSILDAR (R.R.), HARIPPAD.
For Petitioner :SRI.R.KRISHNAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :02/02/2009
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.21102 of 2003
----------------------------------------------
Dated 2nd February, 2009.
J U D G M E N T
Petitioner approached this court with certain
grievances regarding recovery of motor vehicle tax. In view of the
intervening developments, in case the petitioner has still any
grievance left, he may approach the first respondent.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.21102 of 2003
———————————————-
J U D G M E N T
Dated 2nd February, 2009.