IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17714 of 2009(H)
1. THE PALGHAT CHAMBER OF COMMERCE,
... Petitioner
2. AJITH RAJ.P., S/O. P.I.RAJU,
3. MOIDEENKUTTY.M., MATARA HOUSE,
Vs
1. THE STATE OF KERALA, REP. BY THE
... Respondent
2. PALAKKAD MUNICIPALITY,.
3. MARUTHARODE GRAMA PANCHAYAT,
4. CHERPULASSERY GRAMA PANCHAYAT,
For Petitioner :SRI.K.JAYAKUMAR
For Respondent :SRI.N.RAGHURAJ
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :25/08/2009
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.17714 OF 2009
-------------------------------------------
Dated this the 25th day of August, 2009
JUDGMENT
This writ petition is filed challenging the action taken by
the Government in issuing a Government Order proposing to
revice property tax. In their wisdom, the Government have
come to the concrete conclusion, by now, that such G.O.
requires to be withdrawn. Accordingly, the Government have
freezed the G.O. impugned in this writ petition, obviously
because necessary further legislative or other steps have to be
taken to carry out any intended policy within the framework of
the Constitution and the laws. In this view of the matter, this
writ petition is ordered directing that the impugned Government
Order shall not be put against the petitioners or against any
beneficiary of this writ petition.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.28/8.