High Court Kerala High Court

Ninans Indusstrial And … vs The District Collector on 26 February, 2008

Kerala High Court
Ninans Indusstrial And … vs The District Collector on 26 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 6543 of 2008(D)


1. NINANS INDUSSTRIAL AND TECHNOLOGICAL
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE AUTHORIZED OFFICER

3. NINANS EDUCATIONAL TRUST,

                For Petitioner  :SRI.TOM K.THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :26/02/2008

 O R D E R
                          ANTONY DOMINIC, J.

                        ===============

                     W.P.(C) NO. 6543 OF 2008 D

                   ====================


            Dated this the 26th day of February, 2008


                              J U D G M E N T

Petitioner contends that for realising the debts of the 3rd

respondent, revenue recovery proceedings were initiated and that

properties belonging to the petitioner have been attached by

Ext.P4. It is submitted that following the attachment, the

petitioner had filed Ext.P5 claim petition invoking the power of

the 1st respondent under Section 46 of the Revenue Recovery

Act. In this writ petition, the relief sought for is essentially for

expediting orders on Ext.P5 claim petition keeping in abeyance

further proceedings pursuant to Ext.P4.

2. Having heard the counsel for the petitioner and also

the learned Government Pleader on this, I am satisfied that the

petitioner is entitled to the aforesaid relief.

3. Accordingly, I dispose of this writ petition directing

that the 1st respondent shall take up and consider Ext.P5. This

WPC 6543/08

:2 :

shall be done, as expeditiously as possible, at any rate within six

weeks of production of a copy of this judgment. It is also

directed that in the meanwhile, further proceedings pursuant to

Ext.P4 shall be deferred for a period of eight weeks from now.

Petitioner shall produce a copy of this judgment before the

2nd respondent for compliance.

Writ petition is disposed of.

ANTONY DOMINIC,JUDGE.

Rp