IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3802 of 2009(C)
1. P.JOHNY GEORGE, JOHNY POULTRY FARM,
... Petitioner
Vs
1. AGRICULTURAL INCOME TAX & COMMERCIAL,TAX
... Respondent
2. ASSISTANT COMMISSIONER (AA),
3. INSPECTING ASSISTANT COMMISSIONER,
For Petitioner :SRI.N.MURALEEDHARAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :05/02/2009
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 3802 OF 2009 C
--------------------------------------
Dated this the 5th February, 2009
JUDGMENT
The prayer pressed before me is that the petitioner may be
permitted to pay off the entire amount due in six equal monthly
instalments. Learned Government Pleader does not seriously
oppose this prayer. Accordingly, the Writ Petition is disposed
of permitting the petitioner to pay off the entire amount due with
statutory interest in six equal monthly instalments, the first of
which shall be payable on or before 1.3.2009 and the remaining
instalments on or before the first working day of every
succeeding month. If the petitioner does not pay any of the
instalments, he will lose the benefit of this Judgment and it will
be open to the respondents to enforce the assessment orders in
accordance with law.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy //
PS to Judge