High Court Kerala High Court

Razak vs The Assistant Engineer on 22 February, 2008

Kerala High Court
Razak vs The Assistant Engineer on 22 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 6092 of 2008(A)


1. RAZAK, S/O.KOYAN, REP. BY HIS POWER
                      ...  Petitioner

                        Vs



1. THE ASSISTANT ENGINEER,
                       ...       Respondent

2. THE DEPUTY TAHSILDAR (REVENUE RECOVERY),

3. THE VILLAGE OFFICER,

                For Petitioner  :SRI.K.SUNILKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :22/02/2008

 O R D E R
               THOTTATHIL B. RADHAKRISHNAN, J.
                        -------------------------------
                     W.P(C) No. 6092 OF 2008
                      -----------------------------------
             Dated this the 22nd day of February, 2008

                               JUDGMENT

The petitioner purchased an item of property. According to

him, it is a vast extent of paddy field, which had an electric

connection for pump house, which was not in use. The petitioner

alleges in the Writ Petition, without stating any details, that he had

requested the Board to dismantle the connection. Under such

circumstances, I do not find any ground to interfere with Exts.P1

and P2, on which Ext.P1 was issued after dismantling the supply

in question. The Revenue Recovery Proceedings cannot, hence,

be averted. Finally the learned counsel for the petitioner confined

the submission to a request that the petitioner may be given

instalment facility to avoid Revenue Recovery steps. Accordingly,

the Writ Petition is disposed of allowing the petitioner to remit the

entire outstandings in four equal monthly instalments payable on

or before the last working day of every month commencing from

February 2008. The impugned distress action shall be withheld to

WPC No. 6092 OF 2008
2

let the petitioner to remit the outstandings, including accruals as

ordered above.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE
ttb

WPC No. 6092 OF 2008
3