IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23716 of 2008(W)
1. P.NASSAR HUSSAIN, POONTHOTTATHIL HOUSE,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, MALAPPURAM
... Respondent
2. DEPUTY TAHSILDAR (REVENUE RECOVERY)
3. KERALA STATE ELECTRICITY BOARD
4. ASSISTANT EXECUTIVE ENGINEER, KSEB
5. THE VILLAGE OFFICER, ANGADIPPURAM,
For Petitioner :SRI.AVM.SALAHUDIN
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :07/08/2008
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 23716 OF 2008 W
--------------------------------------
Dated this the 7th August, 2008
JUDGMENT
Petitioner challenges Exts.P1 and P2 revenue recovery
notices. Counsel for petitioner submits that the petitioner may
be given time to pay off the amount due under Exts.P1 and P2. I
heard the learned standing counsel appearing for the respondent
Board and also the learned Government Pleader. Exts.P1 and P2
are issued for recovery of the amount due to the Electricity
Board. Counsel for petitioner submits that the petitioner
proposes to sell the property and raise the amount for paying off
the amount due under Exts.P1 and P2. Having regard to the
facts, Exts.P1 and P2 will be kept in abeyance for a period of
four months from today. However, I make it clear that if the
petitioner does not pay the amount within four months from
today, it will be open to the respondents to proceed against the
petitioner. I further make it clear that the petitioner will
necessarily have to pay interest which will accrue.
The Writ Petition is disposed of as above.
Sd/=
K. M. JOSEPH, JUDGE
kbk. //True Copy// PS to Judge
WPC.23716/08 W 2