High Court Kerala High Court

Satheesh T.S vs State Of Kerala on 25 September, 2009

Kerala High Court
Satheesh T.S vs State Of Kerala on 25 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27151 of 2009(L)



1. SATHEESH T.S.
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.GEORGEKUTTY MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :25/09/2009

 O R D E R
                     C.K.ABDUL REHIM, J.

                     ------------------------------
                   W.P.(C).No.27151 OF 2009
                     ------------------------------

          Dated this the 25th day of September, 2009


                         J U D G M E N T

———————-

1. Petitioner is aggrieved by the steps for recovery

initiated under the provisions of the Kerala Revenue Recovery

Act for realisation of arrears of Sales Tax and Motor Vehicles

Tax, pursuant to issuance of Ex.P2 notice. Demand in Ext.P2 is

for realisation of an amount of Rs.3,29,795/-. According to the

petitioner steps are now being pursued for attachment and sale

of homestead of the petitioner and he is in stringent financial

constraints to pay off the liability in a lump sum. The limited

prayer of the petitioner is to allow him a reasonable time for

payment of the amount covered under Ext.P2 in installments.

2. Having considered the facts and circumstances and

considering the limited prayer of the petitioner for installment

facility on his undertaking that he is relinquishing all challenges

against the legality and correctness of the demand and the

proceedings, I am inclined to show indulgence for permitting the

petitioner to pay off the entire liability within a reasonable time

in installments.

3. Accordingly the writ petition is disposed of directing

W.P.(C).27151/09 2

the 2nd respondent to keep all further coercive steps pursuant to

Ext.P2 notice in abeyance, if the petitioner makes payment of the

amount covered therein along with interest and collection

charges if any due, in 6 equal monthly installments starting from

15.10.2009 and on or before the 15th day of the succeeding

months.

4. It is made clear that on failure in payment of any of

the installments, the respondents are at liberty to proceed with

further steps as provided under law.

C.K.ABDUL REHIM, JUDGE.

okb