High Court Kerala High Court

K. Satheeshkumar vs State Of Kerala on 11 January, 2008

Kerala High Court
K. Satheeshkumar vs State Of Kerala on 11 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1453 of 2008(W)


1. K. SATHEESHKUMAR, AGED 38 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. DISTRICT EXECUTIVE OFFICER,

3. THE TAHSILDAR (RR), KOLLAM.

4. THE VILLAGE OFFICER,

                For Petitioner  :SRI.  K.SIJU

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :11/01/2008

 O R D E R
                      ANTONY DOMINIC, J.
                     ===============
                  W.P.(C) NO. 1453 OF 2008
               =====================

          Dated this the 11th day of January, 2008

                         J U D G M E N T

This writ petition has been filed by the petitioner on receipt

of Ext.P5 demand notice issued under the provisions of the

Revenue Recovery Act. Petitioner submits that aggrieved by

Exts.P1 to P3, P4 appeal has been filed before the 1st respondent

and that it is pending consideration of the appeal that coercive

action has been taken.

2. Standing counsel for the respondents objects to the

request of the petitioner for deferring Ext.P5 on the ground that

the appeal filed by the petitioner is belated. However, petitioner

contends that the copy of the final determination order was not

served on him and he had collected it only recently and

immediately thereafter appeal has been filed.

3. In view of the contentions raised as above, I feel the

WPC 1453/08
:2 :

appropriate course is to direct that Ext.P5 demand notice be

deferred for a short while in order to enable the petitioner to seek

appropriate orders from the Appellate Authority.

4. Therefore, I dispose of this writ petition with the

following directions.

That further proceedings pursuant to Ext.P5 demand notice

will be deferred for a period of four weeks from today. During

this four weeks, it will be open to the petitioner to seek

appropriate interim orders from the Appellate authority before

whom Ext.P4 appeal is pending.

ANTONY DOMINIC, JUDGE.

Rp