High Court Kerala High Court

P.U.Jissam vs Special Tahsildar (Rr) on 26 September, 2008

Kerala High Court
P.U.Jissam vs Special Tahsildar (Rr) on 26 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28676 of 2008(L)


1. P.U.JISSAM, S/O P.K. UMMER,
                      ...  Petitioner

                        Vs



1. SPECIAL TAHSILDAR (RR),
                       ...       Respondent

2. SALES TAX OFFICER, CALICUT.

                For Petitioner  :SRI.IMTHIYAZ AHAMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :26/09/2008

 O R D E R
                          K.M. JOSEPH, J.

            ````````````````````````````````````````````````````
                 W.P.(C) No. 28676 OF 2008 L
            ````````````````````````````````````````````````````
          Dated this the 26th day of September, 2008

                          J U D G M E N T

Prayers in the writ petition are as follows.

(i) issue a writ of certiorari or such

other writ, direction or order to quash Ext.P5;

(ii) issue a writ of mandamus or such

other writ, order or direction commanding the
1st respondent not to proceed with the sale of

the property of the petitioner based on Ext.P5;

(iii) issue a writ of mandamus or such
other writ, order or direction directing the 1st

respondent to give ten equal instalments for

the payment of balance amount covered under

Ext.P5.

2. I heard learned Government Pleader also. Ext.P5

is the sale notice. The auction sale is proposed on 6.10.2008.

3. In such circumstances, I feel that the petitioner may

be permitted to approach the statutory authority seeking for

instalment facility and in the meantime, sale proceedings

pursuant to Ext.P5 can be put off for a period of one month on

WPC.28676/08
: 2 :

condition that the petitioner remits a sum of Rs.40,000/-

(Rupees forty thousand only) before the time of sale and the

petitioner also makes an application before the 2nd respondent

for payment of the balance amount in instalments. Ordered

accordingly. If the petitioner makes such an application

before the 2nd respondent, the 2nd respondent will take a

decision thereon and communicate the same within two

weeks from the date of receipt of the application to the

petitioner.

Writ petition is disposed of as above.

Sd/-

(K.M.JOSEPH, JUDGE)
aks

/TRUE COPY/

P.A.TO JUDGE