IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 8055 of 2007(H)
1. T.P.KUNHIKANNAN, S/O.KANNAN,
... Petitioner
Vs
1. DEPUTY TAHSILDAR (REVENUE RECOVERY),
... Respondent
2. COMMERCIAL TAX OFFICER,
3. STATE OF KERALA REPRESENTED BY
For Petitioner :SRI.K.V.PAVITHRAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :29/05/2007
O R D E R
C.N.RAMACHANDRAN NAIR, J.
-----------------------------------
WP(C) No. 8055 of 2007
---------------------------------
Dated, this the 29th day of May, 2007
J U D G M E N T
In view of the financial difficulty expressed by the petitioner,
petitioner is granted installment facility to clear balance arrears of
sales tax in monthly installments of Rs. 1 lakh each, first installment
of which will be paid on or before 10/06/2007 and balance on or
before 10th day of succeeding months till arrears are cleared.
Petitioner is also directed to remit interest at statutory rate along
with installment arrears of tax. I make it clear that installment
facility granted is only for arrears and not for current or future
liability.
This WP(C) is disposed of as above
(C.N.RAMACHANDRAN NAIR, JUDGE)
jg