High Court Kerala High Court

M.K.Meenakshi vs The Tahsildar on 13 October, 2008

Kerala High Court
M.K.Meenakshi vs The Tahsildar on 13 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29941 of 2008(M)



1. M.K.MEENAKSHI
                      ...  Petitioner

                        Vs

1. THE TAHSILDAR, REVENUE RECOVERY,
                       ...       Respondent

                For Petitioner  :SRI.K.V.SOHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :13/10/2008

 O R D E R
                                    K.M.JOSEPH, J.
                         - - - - - - - - - - - - - - - - - - - - - - - - -
                             WP.(C) No.29941 of 2008
                         - - - - - - - - - - - - - - - - - - - - - - - - -
                      Dated this the 13th day of October, 2008

                                       JUDGMENT

I heard learned counsel for the petitioner and the learned

counsel appearing on behalf of the respondents.

2. Petitioner challenges Ext.P3 and seeks a direction to the

second respondent to consider Ext.P4 application. Petitioner also seeks a

direction to stop Ext.P3 revenue recovery proceedings till a decision is

taken on Ext.P4 application. Amounts are due from the petitioner to the

second respondent. Property of the petitioner is brought to sale. Ext.P3 is

the sale notice. Petitioner has filed Ext.P4 seeking instalment facility.

After having heard learned counsel for the parties, the writ

petition is disposed of as follows:

If the petitioner deposits a sum of Rs.45,000/- before the time

of sale mentioned in Ext.P3, proceedings pursuant to Ext.P3 will be

adjourned by a period of 45 days. There will be a further direction to the

second respondent to consider and take a decision on Ext.P4 and

communicate the same to the petitioner within a period of three weeks from

the date of receipt of a copy of this judgment, provided the petitioner pays

the amount of Rs.45,000/- as indicated above.

(K.M. JOSEPH, JUDGE)

sb