IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 292 of 2002(I)
1. EVUJEEN PIOUS S/O.LONAPPAN,OLAKANGIL
... Petitioner
Vs
1. THEDISTRICT REGISTRAR (GENERAL)
... Respondent
2. THE VILLAGE OFICER,VELUR VILLAGE OFFICE,
For Petitioner :SRI.N.S.MOHANDAS
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :15/02/2008
O R D E R
C.N. RAMACHANDRAN NAIR, J.
--------------------------------------------
O.P. NO. 292 OF 2002
--------------------------------------------
Dated this the 15th day of February, 2008
JUDGMENT
Petitioner’s allegation that recovery is initiated without
adjudication of stamp duty liability is not controverted through any
affidavit or statement, even though O.P. is pending for the last six
years. In the circumstances, O.P. is disposed of directing the first
respondent to determine liability after issuing notice containing
proposal, and after calling for written objections and after hearing the
petitioner. Fresh adjudication will be completed by the first respondent
within two months from the date of receipt of a copy of this judgment.
Petitioner will produce a copy of this judgment before the first
respondent for compliance. Recovery proceedings will be kept in
abeyance for five months from now and recovery thereafter will be
based on revised proceedings to be issued by the first respondent. If
the petitioner has any grievance against fresh adjudication petitioner
can file appeal before the District Court.
(C.N. RAMACHANDRAN NAIR)
Judge
kk
2