IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 6652 of 2008(P)
1. AISWARYA CHARITABLE SOCIETY
... Petitioner
Vs
1. THE SECRETARY
... Respondent
2. THE SECRETARY
3. DEPUTY TAHSILDAR,REVENUE RECOVERY OFFICE
4. VILLAGE OFFICER, KIDANGOOR VILLAGE
For Petitioner :SRI.B.PREMOD
For Respondent :SRI.K.P.HARISH,SC,KERALA KHADI BOARD
The Hon'ble MR. Justice V.GIRI
Dated :28/02/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 6652 of 2008
--------------------------
Dated this the 28th February, 2008
J U D G M E N T
Petitioner challenges Exhibit P5 notice of demand issued at
the instance of 1st respondent Board. According to the
petitioner, there is a dispute regarding the quantum of the
amount sought to be recovered.
2. Learned standing counsel for the 1st respondent
submits that on requisition, petitioner will be given a statement
of accounts and they may also move for the benefit of the One
Time Settlement Scheme. Submission is recorded.
In the result, the writ petition is disposed of in the following
terms:
i) If the petitioner makes a requisition for a detailed
statement of accounts within two weeks from today, the same
shall be supplied by the 1st respondent on or before 15.3.2008.
Thereupon, if the petitioner seeks the benefit of One Time
Settlement Scheme, currently in force till 31.3.2008, by an
application filed on or before 21.3.2008, it shall be looked into in
W.P ( C) No. 6652 of 2008
2
terms of the Scheme and appropriate decision shall be taken
within one month thereafter. Petitioner’s application for One
Time Settlement Scheme shall be accompanied by a deposit of
of Rs.75,000/-. If it is so done, further proceedings in
pursuance of Exhibit P5 shall be kept in abeyance till a decision
is taken by the Board under the One Time Settlement Scheme.
(V.GIRI, JUDGE)
ma
W.P ( C) No. 6652 of 2008
2
K.THANKAPPAN,J
CRL.A. NO.92 OF 1999
ORDER
25th May, 2007