High Court Kerala High Court

Sunu Varghese vs State Of Kerala on 22 October, 2009

Kerala High Court
Sunu Varghese vs State Of Kerala on 22 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 32880 of 1999(L)



1. SUNU VARGHESE
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.R.KRISHNA RAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :22/10/2009

 O R D E R
                              S.SIRI JAGAN, J.

                     ==================

                          O.P.No. 32880 of 1999

                     ==================

               Dated this the 22nd day of October, 2009

                              J U D G M E N T

This original petition is filed by the petitioner challenging notices

issued under the Kerala Stamp Act for recovery of deficit stamp duty

on the ground that the document has been undervalued. This original

petition was admitted on 31.12.1999. The petitioner has not been able

to serve notice on the respondents. Even otherwise, I do not think that

the proceedings in this original petition should be continued in so far as

what is under challenge is only notice to the petitioner directing him to

file representation as to why the deficit stamp duty should not be

recovered from him. The petitioner can very well place his objections

against the proposal before the authority who has issued the notices.

Without prejudice to such right, this original petition is dismissed.

Sd/-

sdk+                                                S.SIRI JAGAN, JUDGE

         ///True copy///




                               P.A. to Judge

     S.SIRI JAGAN, J.

==================

 O.P.No. 32880 of 1999-L

==================




     J U D G M E N T


   22nd October, 2009