IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 8157 of 2008(U)
1. K.SUNIL KUMAR,
... Petitioner
Vs
1. THE COMMISSIONER,
... Respondent
2. COMMERCIAL TAX OFFICER,
3. THE DY. TAHSILDAR (R.R.),
For Petitioner :SRI.S.SOMAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :11/03/2008
O R D E R
ANTONY DOMINIC, J.
= =W.P.(C) = = = = = = = = = = =
= = =
No. 8157 OF 2008 U
= = = = = = = = = = = = = = = =
Dated this the 11th March, 2008
J U D G M E N T
Petitioner contends that he is totally unconnected with the
assessee in Ext. P1 order of assessment. However, revenue recovery
proceedings have been initiated by Ext. P2 and thereupon the
petitioner raised his objections before the District Collector by filing
Ext. P3 objection. It is at that stage this writ petition has been filed.
2. Having regard to the fact that the petitioner has raised his
objections to the continuance of the revenue recovery proceedings
agianst him by filing Ext. P3 before the District Collector, Kollam, I
feel, the appropriate course to be adopted is to direct the District
Collector, Kollam to consider Ext. P3 objection and take a decision
thereon. Accordingly, I dispose of this writ petition directing that
the District Collector, Kollam before whom Ext. P3 has been filed,
shall decide on the objection filed by the petitioner with notice to
him. This, the District Collector, Kollam, shall do as expeditiously
W.P.(C) No.8157 OF 2008 -2-
as possible, at any rate within 4 weeks of production of a copy of
this judgment. In the meantime, further proceedings pursuant to
Ext. P1 shall not be continued as against the petitioner.
Petitioner shall produce a copy of this judgment along with a
copy of the writ petition before the District Collector, Kollam, in
order to enable him to comply with the direction as above.
ANTONY DOMINIC
JUDGE
jan/-