IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 27503 of 2007(Y)
1. P. PANKAJAKSHAN, S/O. CHATHU,
... Petitioner
Vs
1. DISTRICT WELFARE OFFICER,
... Respondent
2. TAHSILDAR,
3. DISTRICT COLLECTOR,
For Petitioner :SRI.K.P.HAREENDRAN
For Respondent :SRI.PAULSON C.VARGHESE,SC,KMTWF BOARD
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :11/10/2007
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 27503 OF 2007 Y
=====================
Dated this the 11th day of October, 2007
J U D G M E N T
This writ petition was filed when revenue recovery
proceedings were initiated against the petitioner for realisation of
the dues of the 1st respondent for the year 2004-05. Exhibits P2
and P3 are the notices that are issued under the provisions of the
Revenue Recovery Act. The specific contention of the petitioner is
that the final determination order in relation to 2004-05 was not
served and therefore, he could not pursue the matter in appeal.
2. When the matter came up for orders, in view of the
averments made in this writ petition, standing counsel for the
respondent was directed to ascertain the facts and file a
statement. In the statement that is filed, it is stated that the
provisional determination order for the period 2004-05 in respect
of the vehicle was passed on 25/4/05 and that it was sent to the
petitioner under registered post acknowledgment due. It is
stated that the said order was accepted by the petitioner on
WPC 27503/07
: 2 :
2/5/05. It is also stated that subsequently with notice to the
petitioner, enquiry was held and final determination order was
passed on 1/9/05 and that the same was also sent and served on
the petitioner on 30/11/05.
Thus it is evident that the averment made in this writ
petition that the final determination order for the year 2004-05
was not served on the petitioner is totally incorrect and the
petitioner has not approached this court disclosing the true facts.
Writ petition deserves to be dismissed and I do so. In view of
the supression made in this writ petition, I am not inclined to
pass an order allowing instalment facility even.
ANTONY DOMINIC, JUDGE.
Rp