IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 4193 of 2008(Y)
1. JAYARAM.N.K., NAROTHU KOORIYIL,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. DEPUTY TAHSILDAR (RR), OTTAPPALAM.
3. SALES TAX OFFICER (RESERVE),
For Petitioner :SRI.K.B.ARUNKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :05/02/2008
O R D E R
ANTONY DOMINIC,J.
=========================
WRIT PETITION NO. 4193 OF 2007
=========================
Dated this the 5th day of February 2008
JUDGMENT
The only relief that is sought is to allow the petitioner to pay
the amount, as demanded in Ext.P1, in instalments. The matter
arises from a proceedings imposing a penalty of Rs.10,000/= on
the petitioner. Now that the matter has been referred for
Revenue Recovery, additional amounts will be payable towards
collection charges as well.
2. Having regard to the financial constraints faced by the
petitioner, I dispose of this writ petition directing that the
amount demanded in Exts.P1 and P2 be paid by the petitioner in
three equal monthly instalments, commencing from 15th
February 2008 and subsequent instalments payable on the 15th
of succeeding months. Subject to payment as above, coercive
steps shall not be continued and in case default is committed, the
respondents will be free to continue the revenue recovery
proceedings, without notice to the petitioner.
ANTONY DOMINIC, JUDGE
css/