IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8820 of 2009(V)
1. HOTEL ATHIRA
... Petitioner
Vs
1. COMMERCIAL TAX OFFICER
... Respondent
For Petitioner :SMT.S.K.DEVI
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :19/03/2009
O R D E R
K.M.JOSEPH, J.
------------------------------------------------------
W.P.(C) No. 8820 of 2009-V
----------------------------------------------
Dated, this the 19th day of March, 2009
J U D G M E N T
The prayer in this writ petition is to allow the
petitioner to remit the entire amount in 6 equal monthly
instalments.
2. I heard learned counsel for the petitioner and
learned Government Pleader.
3. Proceedings will be kept in abeyance on
condition that the petitioner pays the entire amount in six
equal monthly instalments. The first insalment of Rs.1 lakh is
to be paid on or before 31.3.2009 and further instalments on
the 30th day of every succeeding month. If the petitioner
does not pay the amount of Rs.1 lakh on or before 31.3.2009
or any subsequent instalments, he will lose the benefit of this
judgment and the respondents will be free to proceed against
the petitioner in accordance with law. If no further steps have
been taken apart from issuing Ext.P1 notice petitioner need
not pay collection charges.
(K.M.JOSEPH)
JUDGE.
MS