High Court Kerala High Court

Jayaram.N.K. vs The District Collector on 5 February, 2008

Kerala High Court
Jayaram.N.K. vs The District Collector on 5 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 4193 of 2008(Y)


1. JAYARAM.N.K., NAROTHU KOORIYIL,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. DEPUTY TAHSILDAR (RR), OTTAPPALAM.

3. SALES TAX OFFICER (RESERVE),

                For Petitioner  :SRI.K.B.ARUNKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :05/02/2008

 O R D E R
                        ANTONY DOMINIC,J.
                   =========================
                 WRIT PETITION NO. 4193 OF 2007
                   =========================
                Dated this the 5th day of February 2008

                              JUDGMENT

The only relief that is sought is to allow the petitioner to pay

the amount, as demanded in Ext.P1, in instalments. The matter

arises from a proceedings imposing a penalty of Rs.10,000/= on

the petitioner. Now that the matter has been referred for

Revenue Recovery, additional amounts will be payable towards

collection charges as well.

2. Having regard to the financial constraints faced by the

petitioner, I dispose of this writ petition directing that the

amount demanded in Exts.P1 and P2 be paid by the petitioner in

three equal monthly instalments, commencing from 15th

February 2008 and subsequent instalments payable on the 15th

of succeeding months. Subject to payment as above, coercive

steps shall not be continued and in case default is committed, the

respondents will be free to continue the revenue recovery

proceedings, without notice to the petitioner.

ANTONY DOMINIC, JUDGE

css/