High Court Kerala High Court

Kochukutty vs The Deputy Tahsildar (Rr) on 7 September, 2009

Kerala High Court
Kochukutty vs The Deputy Tahsildar (Rr) on 7 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16086 of 2004(M)


1. KOCHUKUTTY, W/O.AYYAR,
                      ...  Petitioner

                        Vs



1. THE DEPUTY TAHSILDAR (RR),
                       ...       Respondent

2. THE VILLAGE OFFICER, VALAKOM,

                For Petitioner  :SRI.P.V.ELIAS

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :07/09/2009

 O R D E R
                         C.K. ABDUL REHIM, J.
                         ---------------------------------
                         WP(C) NO. 16086 OF 2009
                          -----------------------------------
                Dated this the 7th day of September, 2009


                                J U D G M E N T

The apprehension of the petitioner is that immovable properties

belonging to the petitioner kept in the house in which he is residing will be

attached and sold in public auction, pursuant to Revenue Recovery steps

initiated against his son for realisation of arrears of Motor Vehicle Tax. In the

statement filed on behalf of the respondents, it is stated that the grandson of

the petitioner is the defaulter and the revenue recovery steps will only be

against the defaulter and no steps has been initiated against the properties

owned by the petitioner. It is made clear that, the respondents have no

intention to take any steps against the petitioner or to proceed against his

properties. The above statement is recorded and the Writ Petition is closed.

2. However, it is made clear that, this Judgment will not stand in the

way of the respondents taking effective steps for realisation of the amount by

proceeding against the person and property of the defaulter.

C.K. ABDUL REHIM
JUDGE

dnc