IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16086 of 2004(M)
1. KOCHUKUTTY, W/O.AYYAR,
... Petitioner
Vs
1. THE DEPUTY TAHSILDAR (RR),
... Respondent
2. THE VILLAGE OFFICER, VALAKOM,
For Petitioner :SRI.P.V.ELIAS
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :07/09/2009
O R D E R
C.K. ABDUL REHIM, J.
---------------------------------
WP(C) NO. 16086 OF 2009
-----------------------------------
Dated this the 7th day of September, 2009
J U D G M E N T
The apprehension of the petitioner is that immovable properties
belonging to the petitioner kept in the house in which he is residing will be
attached and sold in public auction, pursuant to Revenue Recovery steps
initiated against his son for realisation of arrears of Motor Vehicle Tax. In the
statement filed on behalf of the respondents, it is stated that the grandson of
the petitioner is the defaulter and the revenue recovery steps will only be
against the defaulter and no steps has been initiated against the properties
owned by the petitioner. It is made clear that, the respondents have no
intention to take any steps against the petitioner or to proceed against his
properties. The above statement is recorded and the Writ Petition is closed.
2. However, it is made clear that, this Judgment will not stand in the
way of the respondents taking effective steps for realisation of the amount by
proceeding against the person and property of the defaulter.
C.K. ABDUL REHIM
JUDGE
dnc