IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6762 of 2008(E)
1. P.V.SURESH KUMAR,
... Petitioner
Vs
1. GOVERNMENT OF KERALA
... Respondent
2. THE ASSISTANT EXCISE COMMISSIONER
3. THE EXCISE INSPECTOR
4. THE DEPUTY TAHSILDAR (RR)
For Petitioner :SRI.K.V.SOHAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :11/07/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 6762 OF 2008 E
====================
Dated this the 11th day of July, 2008
J U D G M E N T
In this writ petition filed challenging the revenue recovery
proceedings initiated against the petitioner for realisation of the dues
allegedly towards kist arrears and interest, petitioner submits that he
wants to seek the benefit of the Amnesty Scheme announced by the
Government of Kerala. However as a condition to the said Government
Order, the petitioner has to withdraw the litigations, if any. In order to
satisfy the said condition, learned counsel for the petitioner seeks to
withdraw the writ petition.
Accordingly, in order to enable the petitioner to claim the benefit of
the Amnesty Scheme, for which the petitioner submits that he has already
filed Ext.P10 application, this writ petition is allowed to be withdrawn and
is dismissed. It is clarified that the dismissal of this writ petition will be
without prejudice to his contentions and with right to the petitioner to
pursue his claim for the benefit of the Amnesty Scheme announced.
ANTONY DOMINIC, JUDGE
Rp