High Court Kerala High Court

Ahammad Shameem vs District Collector on 15 February, 2007

Kerala High Court
Ahammad Shameem vs District Collector on 15 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 7627 of 2003(G)


1. AHAMMAD SHAMEEM, C.P.HOUSE, PADMAN
                      ...  Petitioner

                        Vs



1. DISTRICT COLLECTOR, CALICUT.
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

3. SUPERINTENDENT OF POLICE, KOZHIKODE

                For Petitioner  :SRI.M.RAMESH CHANDER

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :15/02/2007

 O R D E R
                          KURIAN JOSEPH, J.

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

                       O.P.No.7627  of  2003

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

                    Dated 15th February,  2007.


                             J U D G M E N T

Petitioner approached this Court aggrieved by the

proceedings initiated under Section 65 of the Kerala Revenue

Recovery Act. It is submitted that during the pendency of the writ

petition, the Sales Tax Appellate Tribunal as per Ext.P6 set aside

the assessment itself and hence, there is no situation warranting

coercive action. In the above circumstances, the writ petition is

disposed of making it clear that in case any amount is still due to

the Government, it will be open to the first respondent to initiate

fresh steps under Section 65 of the Revenue Recovery Act, with

notice to the petitioner.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

O.P.No.7627 of 2003 (G)

———————————————-

J U D G M E N T

Dated 15th February, 2007.