IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21027 of 2006(C)
1. T.T.ANTONY,
... Petitioner
2. YAMUNA RAMESH,
3. A.JOJU VATTATHARA,
4. P.K.STALIN,
5. S.R.JAYAN,
6. SHALY JAPAUL,
7. SHIBA JOSEPH,
8. JOE PAUL,
9. T.M.NIZAR,
10. P.A.MUJEEB,
11. V.C.KAMALU,
12. M.ABDUL JALEEL,
13. FRANCIS VATTATHARA,
14. BAIJUKUMAR T.A.,
15. C.A.ABDUL KALAM,
16. P.B.TOMY,
17. P.K.SANTHOSH,
18. PUSHPI ANTE,
19. B.MADHU,
20. V.G.SUDHAKARAN,
21. SADATH K.A.,
22. KUDUMBASREE TECHNO WORLD COMPUTER
23. SABITHA MUHAMMADALI,
24. P.A.KUTTAPPAN,
25. M.H.MUHAMMED,
26. A.D.DILEEPKUMAR,
27. T.I.ROSY,
28. E.C.SAJEEV,
29. SHERLI JOSE,
30. V.P.JOSEPH,
31. K.V.POULOSE,
32. P.J.SEVEES,
33. JOHNY ANTONY,
34. M.K.SURAJ,
35. M.J.VARGHESE,
36. IPE MATHEW,
37. K.K.ABDUL JABBAR,
38. O.A.ABDUL NAZAR,
39. V.R.PURUSHOTHAMAN,
40. DAISY GEORGE,
41. GRACY GEORGE,
42. JOE ABRAHAM,
43. N.O.THANKAMMA,
44. P.O.GEORGE,
45. K.M.ABDUL HAMEED,
46. K.P.ALIKUTTY,
47. VASANTHA SUGATHAN,
48. BEEVI AZIZ,
49. AJITH KUMAR,
50. K.K.RAJAN,
51. T.M.SHAKKEELA,
52. V.K.AZEEZ,
53. C.R.BIJU,
54. K.M.ABOOBACKER,
55. P.M.SULPHIKKAR,
56. M.A.KUNJUMUHAMMED,
57. C.U.ALI,
58. FLOWER AUGUSTIN,
Vs
1. PARAVUR MUNICIPALITY,
... Respondent
2. STATE OF KERALA, REP. BY
For Petitioner :SRI.DINESH R.SHENOY
For Respondent :SRI.T.A.SHAJI
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :29/09/2008
O R D E R
KURIAN JOSEPH, J.
———————————————-
W.P.(C) No.21027 of 2006
———————————————-
Dated 29th September, 2008.
J U D G M E N T
The grievance is with regard to the stamp duty payable
on the agreement to be executed by the petitioners in respect of
the licence issued by the first respondent. Learned counsel for
the first respondent submits that as per the circular issued by the
Government, the stamp duty payable is Rs.250/-. Therefore, the
writ petition is disposed of directing the petitioners to make up
the deficit stamp duty within two months from the date of
production of a copy of the judgment.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.21027 of 2006
———————————————-
J U D G M E N T
Dated 29th September, 2008.