IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37535 of 2009(J)
1. SOBHANA, PRASANTHI MANHIRAM, KAIPADU,
... Petitioner
2. RADHAMANI, RAJASREE SADHANAM,
Vs
1. THE DEPUTY TAHSILDAR, REVENUE RECOVERY
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.DILEEP.P.PILLAI
For Respondent : No Appearance
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :23/12/2009
O R D E R
C.K.ABDUL REHIM, J.
------------------------------
W.P.(C).No.37535 OF 2009
------------------------------
Dated this the 23rd day of December, 2009
J U D G M E N T
———————-
1. Petitioners were sureties to accused in S.C.No:221/07 on
the files of the Additional District & Sessions Court (Adhoc-I),
Kollam. Consequent to non-appearance of the accused,
M.C.No:121/08 was registered against the petitioners and fine to
the tune of Rs.50,000/- each was imposed against them.
According to the petitioners they were not having any knowledge
about the proceedings and about imposition of fine. Only when
recovery notices, as evidenced from Ext.P1 & Ext.P2, were
received, they came to know about the proceedings. It is stated
that the petitioners have already filed applications for getting
certified copy of the order in M.C.121/08, with a view to file
statutory appeal against that order. Under the above
circumstances limited prayer of the petitioners is for a direction
to keep in abeyance recovery steps, for a reasonable period, in
order to facilitate the petitioners to file appeal against the order
and to seek appropriate remedy from the appellate court.
2. Having considered facts and circumstances of the case I
am of the opinion that some indulgence can be shown in the
W.P.(C).37535/09-J 2
matter of directing to keep in abeyance coercive steps of
recovery for a short period in order to facilitate the petitioners to
approach the appellate court.
3. Therefore the writ petition is disposed of directing the
respondents to keep in abeyance all further steps of recovery
initiated pursuant to Ext.P1 & P2 notices for a period of six
weeks from today.
C.K.ABDUL REHIM, JUDGE.
okb