High Court Kerala High Court

N.M. Mani vs The Tahsildar (R.R.) on 4 January, 2008

Kerala High Court
N.M. Mani vs The Tahsildar (R.R.) on 4 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 3810 of 2003(C)


1. N.M. MANI, S/O. KURIAN,
                      ...  Petitioner

                        Vs



1. THE TAHSILDAR (R.R.),
                       ...       Respondent

2. ADDITIONAL SALES TAX OFFICER-II,

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :04/01/2008

 O R D E R
                           KURIAN JOSEPH, J.
                 ---------------------------------------
                        O.P. No. 3810 OF 2003
                 ---------------------------------------
             Dated this the 4th day of January, 2008.


                            J U D G M E N T

Petitioner approached this Court aggrieved by the recovery steps

initiated by the first respondent. Learned Government Pleader for Tax

points out that the recovery is made pursuant to Exhibit P1

assessment order. If the petitioner is aggrieved by the assessment,

the remedy open to him is to pursue an ordinary remedy of appeal.

2. In view of the pendency of the original petition, it is made

clear that in the event of the petitioner filing an appeal within a period

of two months from today against Exhibit P1, the same shall be

treated to have been filed in time. The appellate authority shall

dispose of the matter on merits with notice to the parties within a

period of four months from the date of filing of the appeal.

Therefore, without prejudice to the liberty to the petitioner to

pursue his statutory remedy as above, this original petition is disposed

of making it clear that further proceedings for recovery shall be

deferred for a period of six months from today in order to enable the

petitioner to workout the relief as above.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

O.P. NO. 3810 OF 2003

J U D G M E N T

04.01.2008