IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6056 of 2009(B)
1. P. UDAYA SENAN, AGED 55 YEARS,
... Petitioner
Vs
1. THE CORPORATION OF KOCHI,
... Respondent
2. THE SECRETARY,
3. THE TAHSILDAR,
For Petitioner :SRI.THOMAS M.JACOB
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :25/02/2009
O R D E R
S.SIRI JAGAN, J.
==================
W.P(C).No.6056 of 2009
==================
Dated this the 25th day of February, 2009
J U D G M E N T
The petitioner is aggrieved by the revenue recovery proceedings
initiated for recovery of defaulted arrears of rent due from the
petitioner to the Corporation of Cochin. According to the petitioner, the
demand is barred by section 539 of the Kerala Municipality Act.
Detailing the contention of the petitioner against such recovery, the
petitioner has filed Ext.P11 petition before the 2nd respondent. The
petitioner now confines his prayer for a direction to the 2nd respondent
to consider and pass orders on Ext.P11 and to stay recovery
proceedings till then.
2. I have heard the learned Standing Counsel appearing for
respondents 1 and 2 as well as the learned Government Pleader
appearing for the 3rd respondent.
3. After hearing both sides, I dispose of this writ petition with
a direction to the 2nd respondent to consider and pass orders on
Ext.P11, as expeditiously as possible, at any rate, within one month
from the date of receipt of a certified copy of this judgment, after
affording an opportunity of being heard to the petitioner. Till orders are
thus passed, further recovery proceedings, which is the subject matter
of Ext.P11, shall be kept in abeyance. The petitioner shall produce a
w.p.c.6056/09 2
copy of the writ petition along with a certified copy of this judgment
before the 2nd respondent for compliance.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge