Kerala High Court
N.Sundareswaran vs The District Collector on 22 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5614 of 2005(R)
1. N.SUNDARESWARAN, S/O.NARAYANAN,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, KOLLAM.
... Respondent
2. THE TAHSILDAR (REVENUE RECOVERY),
3. SECRETARY TO GOVERNMENT, TAXES(B)
4. E.SALIM, FIROZ MANZIL,
5. STATE OF EKRALA, REP. BY CHIEF
For Petitioner :SRI.T.G.RAJENDRAN
For Respondent :SRI.V.G.ARUN
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :22/07/2008
O R D E R
C.N.RAMACHANDRAN NAIR, J.
....................................................................
W.P.(C) No.5614 of 2005
....................................................................
Dated this the 22nd day of July, 2008.
JUDGMENT
The petitioner’s case is that though he is in arrears of sales tax, he is
entitled to get compensation from Government in land acquisition
proceedings. If any land is acquired for Government purpose and
compensation is awarded, then petitioner is entitled to get it adjusted
towards sales tax arrears. The petitioner is directed to approach the District
Collector and make a request for adjustment of compensation payable to
him towards arrears of sales tax for the Collector to order adjustment and
inform the concerned sales tax authority.
The W.P. is disposed of as above.
C.N.RAMACHANDRAN NAIR
Judge
pms