High Court Kerala High Court

E.K. Sabu vs Dy. Tahsildar (Rr) on 19 September, 2008

Kerala High Court
E.K. Sabu vs Dy. Tahsildar (Rr) on 19 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27656 of 2008(P)


1. E.K. SABU, SUBIN TRADERS,
                      ...  Petitioner

                        Vs



1. DY. TAHSILDAR (RR),
                       ...       Respondent

2. DY. TAHSILDAR (RR),

3. ANNAMMA PAPPACHAN,

                For Petitioner  :SMT.E.V.MOLY

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :19/09/2008

 O R D E R
                        K. M. JOSEPH, J.
                 --------------------------------------
                  W.P.C. NO. 27656 OF 2008 P
                  --------------------------------------
               Dated this the 19th September, 2008

                            JUDGMENT

Petitioner has approached this Court seeking for a writ of

mandamus directing respondents 1 and 2 from initiating any

further proceedings pursuant to Ext.P4 pending decision in

Ext.P3 Appeal and also seeking stay of all further proceedings

pursuant to Ext.P4 notice. Petitioner has also prayed to allow

him to remit the balance amount due after giving credit to the

payments, in reasonable instalments.

2. I heard the learned counsel appearing for the petitioner

and the learned Government Pleader. There is an assessment

against the petitioner. According to petitioner, he has preferred

an Appeal and in the meantime, recovery proceedings have been

initiated. Learned Government Pleader on instructions, submits

that actually the Appeal which has been filed, is defective and

the petitioner has been put on notice about the defect. It is also

stated that the admitted tax has not been paid and the petitioner

WPC. 27656/08 P 2

has also not moved stay petition. Counsel for petitioner submits

that the petitioner will cure the defects and seek appropriate

orders in the Appeal. In order to facilitate the petitioner to seek

appropriate orders in the Appeal, it is ordered that the recovery

proceedings pursuant to Ext.P4 will stand adjourned by a period

of three weeks from today.

The Writ Petition is disposed of as above.

Sd/=
K. M. JOSEPH, JUDGE

kbk.

// True Copy//
PS to Judge