High Court Kerala High Court

C.G. Thankachan vs The Assistant Commissioner on 4 February, 2008

Kerala High Court
C.G. Thankachan vs The Assistant Commissioner on 4 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 3957 of 2008(U)


1. C.G. THANKACHAN,
                      ...  Petitioner

                        Vs



1. THE ASSISTANT COMMISSIONER,
                       ...       Respondent

2. THE DEPUTY COMMISSIONER,

3. THE TAHSILDAR,

                For Petitioner  :SRI.S.ABDUL RAZZAK

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :04/02/2008

 O R D E R
                                ANTONY DOMINIC, J.


                 ------------------------------------


                              W.P.(C)  3957 of  2008


                -------------------------------------


                             Dated: February 4, 2008



                                      JUDGMENT

Aggrieved by Exts.P6 and P7 rectification orders to the extent

interest is levied from the date of assessment order, the petitioner

has filed Exts.P9 and P10 revision petitions. It is stated that the

aforesaid revision petitions along with Exts.P11 and P12 stay

petitions, are pending consideration of the 2nd respondent. While

orders are awaited, the respondents have issued Ext.P13 notice to

dispose of certain immovable properties and it is in this

background that the writ petition has been filed challenging

Ext.P13 notice issued under the Revenue Recovery Act.

2. Having regard to the fact that Exts.P9 and P10 revisions

filed against Exts.P6 and P7 are pending consideration of the 2nd

respondent, I dispose of this writ petition directing that the 2nd

respondent shall consider and pass orders on Exts.P6 and P7 as

expeditiously as possible, at any rate, within six weeks from the

date of production of a copy of this judgment, after issuing notice

WP(C) 3957/08

Page numbers

to the petitioner. In the meantime, all further proceedings

pursuant to Ext.P13 will stand deferred.

ANTONY DOMINIC, JUDGE

mt/-