High Court Kerala High Court

P.V.Suresh Kumar vs Government Of Kerala on 11 July, 2008

Kerala High Court
P.V.Suresh Kumar vs Government Of Kerala on 11 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6762 of 2008(E)


1. P.V.SURESH KUMAR,
                      ...  Petitioner

                        Vs



1. GOVERNMENT OF KERALA
                       ...       Respondent

2. THE ASSISTANT EXCISE COMMISSIONER

3. THE EXCISE INSPECTOR

4. THE DEPUTY TAHSILDAR (RR)

                For Petitioner  :SRI.K.V.SOHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :11/07/2008

 O R D E R
                           ANTONY DOMINIC, J.

                        ===============
                      W.P.(C) NO. 6762 OF 2008 E
                   ====================

                Dated this the 11th day of July, 2008

                              J U D G M E N T

In this writ petition filed challenging the revenue recovery

proceedings initiated against the petitioner for realisation of the dues

allegedly towards kist arrears and interest, petitioner submits that he

wants to seek the benefit of the Amnesty Scheme announced by the

Government of Kerala. However as a condition to the said Government

Order, the petitioner has to withdraw the litigations, if any. In order to

satisfy the said condition, learned counsel for the petitioner seeks to

withdraw the writ petition.

Accordingly, in order to enable the petitioner to claim the benefit of

the Amnesty Scheme, for which the petitioner submits that he has already

filed Ext.P10 application, this writ petition is allowed to be withdrawn and

is dismissed. It is clarified that the dismissal of this writ petition will be

without prejudice to his contentions and with right to the petitioner to

pursue his claim for the benefit of the Amnesty Scheme announced.

ANTONY DOMINIC, JUDGE
Rp