High Court Kerala High Court

K.P.Muhammed vs District Executive Officer on 9 January, 2008

Kerala High Court
K.P.Muhammed vs District Executive Officer on 9 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1112 of 2008(G)


1. K.P.MUHAMMED,S/O. KAMMAN HAJI,
                      ...  Petitioner

                        Vs



1. DISTRICT EXECUTIVE OFFICER
                       ...       Respondent

2. DEPUTY TAHSILDAR,(REVENUE RECOVERY)

3. VILLAGE OFFICER,VATTAKKULAM VILLAGE

                For Petitioner  :SRI.C.PRABIN BENNY

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :09/01/2008

 O R D E R
                           ANTONY DOMINIC, J.
               ------------------------------------
                          W.P.(C) 1112 of 2008
               -------------------------------------
                          Dated: January 9, 2008

                               JUDGMENT

The challenge in this writ petition is against Ext.P4 demand

notice issued on the basis of final determination order that has been

passed by the 1st respondent.

2. Although it is the contention of the petitioner that the

number of employees that have been taken as the basis is not

correct, since the final determination order has not been appealed

against, the petitioner cannot resist the steps taken for realisation

of the amount due in terms of the final determination that has been

done. If that be so, the challenge against Ext.P4 is to be rejected.

The petitioner then submits that he is willing to discharge the

liability in easy instalments.

2. I heard the standing counsel for the 1st respondent also.

3. Having regard to the financial constraints that are

expressed before me by the petitioner, I feel that the petitioner

should be allowed to discharge the liability in instalments.

WP(C) 1112/2008
Page numbers

4. Accordingly I dispose of the writ petition directing that the

petitioner be permitted to pay the amount due in terms of the final

determination order in six equal monthly instalments commencing

from the 20th of January, 2008 and the subsequent instalments

shall be payable on the 20th of every succeeding month. Subject to

payment as above, further proceedings under Ext.P4 will stand

deferred. If default is committed in paying any one of the

instalments, the respondent will be free to continue the action

pursuant to Ext.P4.

ANTONY DOMINIC, JUDGE

mt/-