IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23997 of 2008(F)
1. BHASKARAN, S/O.GOPALAN NAMBIAR,
... Petitioner
Vs
1. DEPUTY TAHSILDAR (RR),
... Respondent
2. VILLAGE OFFICER,
For Petitioner :SRI.G.HARIHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :12/08/2008
O R D E R
ANTONY DOMINIC, J
-----------------------------------------------------------
W.P.(C).No.23997/2008
-----------------------------------------------------------
Dated this the 12th day of August, 2008
JUDGMENT
Challenge in this writ petition is against the revenue
recovery proceedings initiated against the petitioner by
Exts.P2 and P3. Petitioner was one of the respondents
before the MACT, Muvattupuzha in OP(MV).No.945/2003, he
being the registered owner of the vehicle involved in the
accident. He remained ex-parte before the Tribunal. The
Tribunal by Ext.P4 award rendered on 20th February, 2007,
awarded compensation. The award, as at present, has
become final and in terms thereof the petitioner is liable to
pay the amount due. If that be so, I cannot find anything
irregular in Exts.P2 and P3 recovery proceedings initiated for
realisation of the compensation awarded.
WP(c).No.23997/2008 2
2. Now the counsel for the petitioner only seeks an
instalment facility to pay the amount. It being an accident in
January, 2003 and the award being of 2007 February, I do
not think that any easy instalment facility sought for by the
petitioner can be granted. However, it is directed that, if the
petitioner pays 50% of the amount in terms of Exts.P2 and
P3 on or before 29.8.2008, further proceedings pursuant to
Exts.P2 and P3 will be kept in abeyance on condition that
the balance 50% will also be paid on or before 29.9.2008.
Writ Petition is disposed of as above.
ANTONY DOMINIC
JUDGE
vi.
WP(c).No.23997/2008 3