High Court Kerala High Court

S. Shabjan vs The Sales Tax Officer on 5 July, 2007

Kerala High Court
S. Shabjan vs The Sales Tax Officer on 5 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 20611 of 2007(D)


1. S. SHABJAN,
                      ...  Petitioner

                        Vs



1. THE SALES TAX OFFICER, CHATHANNOOR.
                       ...       Respondent

2. THE TAHSILDAR (R.R), KOLLAM.

                For Petitioner  :SRI.S.SANTHOSH KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :05/07/2007

 O R D E R
                     C.N.RAMACHANDRAN NAIR, J.

                     -----------------------------------

                        WP(C) No. 20611 of 2007

                           -------------------------

                 Dated, this the 5th day of July, 2007


                               J U D G M E N T

Since petitioner has undertaken to clear the balance arrears

of tax and penalty with interest in installments, WP(C) is disposed

of granting six equal monthly installments to the petitioner to clear

arrears. Petitioner is directed to make payments of first two

installments of Rs. 24,000/- each on or before, 31/07/2007 and

31/08/2007. There will be a direction to the revisional authority to

dispose of the revision petitions within six weeks from the date of

production of a copy of this judgment by the petitioner. The first

respondent is directed to verify the assessment records and penalty

orders, and recompute outstanding liability towards tax, penalty

and interest due, and give a statement to the 2nd respondent to

proceed for recovery, if default is committed in paying installments.

First respondent is also directed to give the above statement to the

petitioner also, for the petitioner to make payment of balance

arrears in four equal monthly installments payable on or before last

date of four months commencing from September 2007 onwards.

Second respondent will withhold recovery proceedings for payments

as above. If petitioner commits defaults in payment of any of the

WP(C) No. 20611/2007

-2-

installments, installment facility granted will stand automatically

vacated and on first default respondents can proceed for recovery.

This WP(C) is disposed of as above.

(C.N.RAMACHANDRAN NAIR, JUDGE.)

jg