IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 20611 of 2007(D)
1. S. SHABJAN,
... Petitioner
Vs
1. THE SALES TAX OFFICER, CHATHANNOOR.
... Respondent
2. THE TAHSILDAR (R.R), KOLLAM.
For Petitioner :SRI.S.SANTHOSH KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :05/07/2007
O R D E R
C.N.RAMACHANDRAN NAIR, J.
-----------------------------------
WP(C) No. 20611 of 2007
-------------------------
Dated, this the 5th day of July, 2007
J U D G M E N T
Since petitioner has undertaken to clear the balance arrears
of tax and penalty with interest in installments, WP(C) is disposed
of granting six equal monthly installments to the petitioner to clear
arrears. Petitioner is directed to make payments of first two
installments of Rs. 24,000/- each on or before, 31/07/2007 and
31/08/2007. There will be a direction to the revisional authority to
dispose of the revision petitions within six weeks from the date of
production of a copy of this judgment by the petitioner. The first
respondent is directed to verify the assessment records and penalty
orders, and recompute outstanding liability towards tax, penalty
and interest due, and give a statement to the 2nd respondent to
proceed for recovery, if default is committed in paying installments.
First respondent is also directed to give the above statement to the
petitioner also, for the petitioner to make payment of balance
arrears in four equal monthly installments payable on or before last
date of four months commencing from September 2007 onwards.
Second respondent will withhold recovery proceedings for payments
as above. If petitioner commits defaults in payment of any of the
WP(C) No. 20611/2007
-2-
installments, installment facility granted will stand automatically
vacated and on first default respondents can proceed for recovery.
This WP(C) is disposed of as above.
(C.N.RAMACHANDRAN NAIR, JUDGE.)
jg