IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 7627 of 2003(G)
1. AHAMMAD SHAMEEM, C.P.HOUSE, PADMAN
... Petitioner
Vs
1. DISTRICT COLLECTOR, CALICUT.
... Respondent
2. STATE OF KERALA, REPRESENTED BY
3. SUPERINTENDENT OF POLICE, KOZHIKODE
For Petitioner :SRI.M.RAMESH CHANDER
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :15/02/2007
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
O.P.No.7627 of 2003
----------------------------------------------
Dated 15th February, 2007.
J U D G M E N T
Petitioner approached this Court aggrieved by the
proceedings initiated under Section 65 of the Kerala Revenue
Recovery Act. It is submitted that during the pendency of the writ
petition, the Sales Tax Appellate Tribunal as per Ext.P6 set aside
the assessment itself and hence, there is no situation warranting
coercive action. In the above circumstances, the writ petition is
disposed of making it clear that in case any amount is still due to
the Government, it will be open to the first respondent to initiate
fresh steps under Section 65 of the Revenue Recovery Act, with
notice to the petitioner.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
O.P.No.7627 of 2003 (G)
———————————————-
J U D G M E N T
Dated 15th February, 2007.