IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 3976 of 2008(W)
1. M.T.MUHAMMED, S/O.ABDU RAHIMAN HAJI,
... Petitioner
Vs
1. THE GOVT. OF KERALA THROUGH THE
... Respondent
2. THE TAHASILDAR, KANNUR TALUK,
3. VILLAGE OFFICER, KANNUR.
For Petitioner :SRI.A.K.ABDUL AZEEZ
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. 3976 OF 2008
=========================
Dated this the 5th day of February 2008
JUDGMENT
The only relief that is pressed before me is for an instalment
facility to pay the amount due, in terms of Ext.P1 demand notice.
Ext.P1 has been issued for realising the amount from the
petitioner towards building tax in respect of a commercial
building. Since the liability is undisputed and as the petitioner
seeks only an instalment facility, I dispose of this writ petition
directing that the balance amount due, in terms of Ext.P1, will be
permitted to be paid by the petitioner in three equal monthly
instalments, commencing from the 15th of February 2008.
Subsequent instalments will be payable on the 15th of March and
April 2008. It is directed that subject to payment as above,
coercive steps shall be deferred, and if the petitioner commits
default, the respondents will be free to proceed to recover the
amount due.
ANTONY DOMINIC, JUDGE
css/