IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20435 of 2010(D)
1. GURJAR &CO., KOYASSAN KOYA ROAD,
... Petitioner
Vs
1. THE ASSISTANT COMMISSIONER,
... Respondent
2. THE SALES TAX OFFICER (RECOVERY)
For Petitioner :SRI.K.PRAVEEN KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :01/07/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
..............................................................................
W.P.(C) No. 20435 OF 2010
.........................................................................
Dated this the 1st July , 2010
J U D G M E N T
The petitioner has approached this Court with the
following prayers:
“a) Issue a writ of certiorari calling for the
records leading to Ext. P1 and P2 and quash
the original of the same
b) To declare that the Respondents cannot
impose penalty on the petiitoner without
affording an opportunity of being heard to her.
c) writ of mandamus or any appropriate writ
order or direction, directing the Respondents
to grant installment facility to the petitioner to
clear the alleged arrears;
d) to grant such other reliefs prayed for
from time to time including cost of these
proceedings.”
2. The learned Counsel for the petitioner submits that the
reliefs sought for in the Writ Petition stand confined to prayer
sought for under (c) so as to enable the petitioner to clear the
liability by way of reasonable installments.
W.P.(C) No. 20435 OF 2010
2
3. Heard the learned Government Pleader as well.
4. Considering the quantum of outstanding liability
(shown in Ext.P2), the petitioner is permitted to clear the same
by way of ‘five’ equal monthly installments, the first of which
shall be cleared on or before 30.07.2010 to be followed by
similar installments to be effected on or before the 30th of fhe
succeeding months. It is made clear that if any default is
committed by the petitioner in effecting the installments as
above, the respondent Bank will be at liberty to proceed with
further steps for realisation of the amount in a lump sum from
the stage where it stands now.
The Writ Petition is disposed of.
P.R. RAMACHANDRA MENON,
JUDGE.
lk