IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 35584 of 2007(J)
1. DIVAKARAN NAIR, S/O.GOVINDAN NAIR,
... Petitioner
Vs
1. DEPUTY TAHSILDAR (RR) CHANGANACHERRY.
... Respondent
2. COMMERCIAL TAX OFFICER, (IST CIRCLE),
3. STATE OF KERALA,
For Petitioner :SRI.JOHNSON MANAYANI
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :01/12/2007
O R D E R
ANTONY DOMINIC, J
-------------------
W.P.(C).35584/2007
--------------------
Dated this the 1st day of December, 2007
JUDGMENT
The complaint pleaded in this writ petition is that
though the department had in Ext.P2 clarified that the
amount due from the petitioner was only Rs.1,71,131/-,
Revenue Recovery authorities are proceeding to recover
Rs.4,98,441/-. However, the learned counsel for the
petitioner submits that subsequent to the filing of this
writ petition, Revenue Recovery authorities have issued a
fresh notice for Rs.1,71,131/-. Counsel also submits that
in view of the financial constraints of the petitioner, he be
allowed to pay the amount in instalments.
2. I heard the learned Government Pleader also in the
matter.
3. Taking into account the submissions that are made
by both sides, I dispose of this writ petition directing that
the petitioner shall pay the amount due in two equal
instalments. The first instalment will be payable on 20th
W.P.(C).35584/2007
2
December, 2007 and second instalment on 20th of
January, 2008. Subject to payment as above, the
revenue recovery proceedings initiated against the
petitioner shall be deferred.
ANTONY DOMINIC
Judge
mrcs