IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 35852 of 2007(R)
1. DIVAKARAN NAIR, S/O. GOVINDAN NAIR,
... Petitioner
Vs
1. DEPUTY TAHSILDAR (RR), CHANGANACHERRY.
... Respondent
2. COMMERCIAL TAX OFFICER (1ST CIRCLE)
3. STATE OF KERALA REPRESENTED BY ITS
4. TAHSILDAR, CHANGANACHERRY.
For Petitioner :SRI.JOHNSON MANAYANI
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :04/12/2007
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = =
W.P.(C) No.35852 OF 2007 - R
= = = = = = = = = = = = = =
Dated this the 4th December, 2007
J U D G M E N T
Petitioner had earlier approached this Court by filing W.P.(C)
No. 35584/07 and that writ petition was disposed of directing the
petitioner to discharge the liability of Rs.1,17,131/-, which is also
mentioned in Ext. P3 communication produced in this writ petition.
In that judgment instalment facility was given enabling the
petitioner to discharge the liability.
2. The petitioner has approached this Court again by filing this
writ petition producing Exts. P3 and P4 which indicates an additional
liability to the extent of Rs.1,96,852 and Rs.2,31,210/-. In this writ
petition also all that the petitioner seeks is an instalment facility to
enable him to discharge the liability and avoid coercive action
against his properties.
3. Having heard the learned counsel for the petitioner and also
the learned Govt. Pleader for the respondents, I am inclined to
dispose of this writ petition allowing the petitioner to remit the
WP(C) No. 35852/07
-2-
amount mentioned in Exts. P3 and P4 in two equal monthly
instalments. Accordingly, I dispose of this writ petition directing
that the petitioner shall remit Rs,1,96,852/- indicated in Ext. P3
and Rs.2,31,210/- and other charges mentioned in Ext. P4 in two
equal instalments payable on the 1st of January, 2008 and 1st
February, 2008.
Subject to payment as above, further proceedings pursuant to
Exts. P3 and P4 shall be deferred in the meanwhile.
ANTONY DOMINIC
JUDGE
jan/-