IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9016 of 2007(W)
1. ANIL TOLASARIA,
... Petitioner
Vs
1. SPECIAL TAHSILDAR (RR), COCHIN.
... Respondent
2. THE DISTRICT COLLECTOR, COLLECTORATE,
3. ASST.COMMISSIONER, SPECIAL CRICLE,
4. MANAGER, INDIAN OVERSEAS BANK,
For Petitioner :SRI.P.SATHISAN
For Respondent :SRI.P.B.SURESH KUMAR, SC,I.O.BANK
The Hon'ble MR. Justice K.M.JOSEPH
Dated :04/11/2008
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 9016 OF 2007 W
````````````````````````````````````````````````````
Dated this the 4th day of November, 2008
J U D G M E N T
Ext.P7 is the appellate order. Pursuant to the
appellate order, according to the petitioner, the petitioner is
entitled to certain reliefs. In the meantime, it is stated that
without redoing the assessment, recovery steps are taken
against the petitioner which driven the petitioner to this court.
2. I heard learned counsel for the petitioner and
learned Government Pleader. Learned counsel for petitioner
submits that the petitioner is prepared to pay the entire
amount due in terms of Ext.P7. In such circumstances, writ
petition is disposed of as follows.
The petitioner or his representative will appear before
the 3rd respondent at 11 a.m. on 14.11.2008 and the 3rd
respondent will proceed to pass an order in terms of Ext.P7
order within two weeks from 14.11.2008. It is for the
petitioner to co-operate with the 3rd respondent. Proceedings
WPC.9016/07
: 2 :
against the petitioner shall be kept in abeyance for one month
in order to enable the petitioner to pay off the amounts raised
on the basis of the order to be passed by the 3rd respondent.
(K.M.JOSEPH, JUDGE)
aks