High Court Kerala High Court

P.S.Girish vs Special Deputy Tahsildar on 10 January, 2008

Kerala High Court
P.S.Girish vs Special Deputy Tahsildar on 10 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1314 of 2008(F)


1. P.S.GIRISH, THAVASREE,
                      ...  Petitioner

                        Vs



1. SPECIAL DEPUTY TAHSILDAR,
                       ...       Respondent

2. DEPUTY TAHSILDAR (REVENUE RECOVERY),

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :10/01/2008

 O R D E R
                          ANTONY DOMINIC, J.


                   = = = = = = = = = = = = = =
                    W.P. (C) No. 1314 OF 2008 - F
                   = = = = = = = = = = = = = =

                  Dated this the 10th January, 2008

                            J U D G M E N T

Revenue recovery proceedings have been initiated against

the petitioner and that is under challenge. Pleadings disclose that

the petitioner was one of the respondents in M.A.C.T. claim in

which an award was passed making the petitioner and other

respondents jointly and severally liable. It is in pursuance to

award the revenue recovery steps have been taken. Petitioner

contends that he is willing to deposit his share. In my view, so

long as he is also jointly and severally liable the respondents are

at liberty to realise the amount any of the persons who are liable

to pay. If that be so, steps taken by the respondents against the

petitioner cannot be faulted.

Writ petition fails and is dismissed.

ANTONY DOMINIC
JUDGE
jan/-