High Court Kerala High Court

Mohammed Harris vs Chief Accounts Officer on 26 August, 2008

Kerala High Court
Mohammed Harris vs Chief Accounts Officer on 26 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25359 of 2008(R)


1. MOHAMMED HARRIS, S/O KUNJALI HAJI,
                      ...  Petitioner

                        Vs



1. CHIEF ACCOUNTS OFFICER, BSNL,
                       ...       Respondent

2. DEPUTY TAHSILDAR (RR), TIRURANGADI.

                For Petitioner  :SRI.TOM K.THOMAS

                For Respondent  :SRI.MATHEWS K.PHILIP,SC, BSNL

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :26/08/2008

 O R D E R
                          ANTONY DOMINIC, J.

                = = = = = = = = = = = = = = = = =
                = =W.P.(C) = = = = = = = = = = = =
                            No. 25359 OF 2008 R
                      = = =


                Dated this the 26th day of August 2008


                            J U D G M E N T

Revenue recovery proceedings initiated against the petitioner

for realisation of the dues to the 1st respondent is under challenge.

Initially, the petitioner contended that the Revenue Recovery Act is

inapplicable and was relying on the judgment reported in

Govindankutty v. The General Manager {(2002) 3 KLT 6}. However,

the counsel for the 1st respondent pointed out that this judgment

has been reviewed by order in R.P. No. 495/02. In view of the

order in the review petition, the contentions raised by the counsel

for the petitioner do not deserve acceptance.

2. At this stage, counsel for the petitioner seeks an instalment

facility to discharge the liability and I heard the Standing Counsel

who entered appearance on behalf of the 1st respondent also.

Having regard to the submissions made by both sides I dispose of

this writ petition directing that the petitioner will be permitted to

W.P.(C) No. 25359 OF 2008
-2-

pay the amount due to the 1st respondent in 8 equal monthly

instalments, the first of which will be paid on or before 15.9.2008

and the subsequent instalments before the 15th of every succeeding

month. The amount shall be paid directly to the 1st respondent.

Subject to payments as above further proceedings pursuant to Exts.

P1 and P2 will be deferred. It is directed that in case the petitioner

commits default in paying any one of the instalments, it will be open

to respondents to continue the proceedings without further notice

to the petitioner.

ANTONY DOMINIC
JUDGE
jan/-