IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 22021 of 2007(V)
1. MOHAMMED SHEREEF, ALIKKAL HOUSE,
... Petitioner
Vs
1. THE DEPUTY TAHSILDAR,
... Respondent
2. THE REVENUE SECRETARY,
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :18/07/2007
O R D E R
S. SIRI JAGAN, J.
---------------------------------
W.P.(C)NO.22021 OF 2007
------------------------------------
DATED THIS THE 18th DAY OF JULY, 2007
JUDGMENT
The petitioner challenges proceedings under the Revenue
Recovery Act for recovery of motor vehicle’s tax due on the vehicle
belonging to the petitioner. The petitioner’s contention is the before
initiating proceedings, no demand has been served on the petitioner
under the Act. However, the petitioner confines his prayer for
permission to pay off the amounts in instalments.
2. I have heard the learned Government pleader also. In the
facts and circumstances of the case, I direct the respondents to permit
the petitioner to pay off the amount covered by Exts.P1 and P2 in ten
equal monthly instalments starting from 1.8.2007. Every subsequent
instalment shall be paid on the first working day of every succeeding
month. If the petitioner pays the instalments in time as directed
above, further proceedings pursuant to Exts.P1 and P2 shall be kept in
abeyance. However, if the petitioner commits default in payment of
any one of the instalments, the 1st respondent can continue
proceedings as per Exts.P1 and P2 without having to issue any notice
W.P.(c)No.22021/07 2
or proceedings in that regard.
The writ petition is disposed of as above.
S. SIRI JAGAN, JUDGE
Acd