IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3874 of 2009(J)
1. PADMINI, AGED 57 YEARS,
... Petitioner
2. SREEKANTH, S/O. LATE PEETHAMBARAN,
Vs
1. MANAGER, KERALA STATE FINANCIAL
... Respondent
2. SENIOR MANAGER (RR),
3. DEPUTY TAHSILDAR (RR,
For Petitioner :SRI.P.SANTHOSH (PODUVAL)
For Respondent :SRI.M.K.CHANDRAMOHAN DAS, SC, KSFE, LTD
The Hon'ble MR. Justice K.M.JOSEPH
Dated :19/03/2009
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 3874 OF 2009 J
--------------------------------------
Dated this the 19th March, 2009
JUDGMENT
Petitioners challenge Ext.P1. Ext.P1 is a demand notice
issued under the Revenue Recovery Act. The issue arises out of
transactions in the nature of chitty. On the one hand, the
complaint of the petitioners is that the calculation of the
respondents is not sustainable. This is disputed. Ext.P3 is a
communication by the first respondent showing the calculation.
There is no challenge as such to Ext.P3. Challenge to the
recovery proceedings without challenge to the substantial
demand may not lie. Accordingly, I need not entertain this Writ
Petition and it is dismissed. But, this will be without prejudice
to the right of the petitioners to agitate before any other Forum
in law.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy //
PS to Judge