IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 6092 of 2008(A)
1. RAZAK, S/O.KOYAN, REP. BY HIS POWER
... Petitioner
Vs
1. THE ASSISTANT ENGINEER,
... Respondent
2. THE DEPUTY TAHSILDAR (REVENUE RECOVERY),
3. THE VILLAGE OFFICER,
For Petitioner :SRI.K.SUNILKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :22/02/2008
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
-------------------------------
W.P(C) No. 6092 OF 2008
-----------------------------------
Dated this the 22nd day of February, 2008
JUDGMENT
The petitioner purchased an item of property. According to
him, it is a vast extent of paddy field, which had an electric
connection for pump house, which was not in use. The petitioner
alleges in the Writ Petition, without stating any details, that he had
requested the Board to dismantle the connection. Under such
circumstances, I do not find any ground to interfere with Exts.P1
and P2, on which Ext.P1 was issued after dismantling the supply
in question. The Revenue Recovery Proceedings cannot, hence,
be averted. Finally the learned counsel for the petitioner confined
the submission to a request that the petitioner may be given
instalment facility to avoid Revenue Recovery steps. Accordingly,
the Writ Petition is disposed of allowing the petitioner to remit the
entire outstandings in four equal monthly instalments payable on
or before the last working day of every month commencing from
February 2008. The impugned distress action shall be withheld to
WPC No. 6092 OF 2008
2
let the petitioner to remit the outstandings, including accruals as
ordered above.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE
ttb
WPC No. 6092 OF 2008
3