High Court Kerala High Court

T.P.Kunhikannan vs Deputy Tahsildar (Revenue … on 29 May, 2007

Kerala High Court
T.P.Kunhikannan vs Deputy Tahsildar (Revenue … on 29 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 8055 of 2007(H)


1. T.P.KUNHIKANNAN, S/O.KANNAN,
                      ...  Petitioner

                        Vs



1. DEPUTY TAHSILDAR (REVENUE RECOVERY),
                       ...       Respondent

2. COMMERCIAL TAX OFFICER,

3. STATE OF KERALA REPRESENTED BY

                For Petitioner  :SRI.K.V.PAVITHRAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :29/05/2007

 O R D E R
                      C.N.RAMACHANDRAN NAIR, J.

                      -----------------------------------

                          WP(C) No. 8055 of 2007

                       ---------------------------------

                 Dated, this the 29th day of May, 2007


                                 J U D G M E N T

In view of the financial difficulty expressed by the petitioner,

petitioner is granted installment facility to clear balance arrears of

sales tax in monthly installments of Rs. 1 lakh each, first installment

of which will be paid on or before 10/06/2007 and balance on or

before 10th day of succeeding months till arrears are cleared.

Petitioner is also directed to remit interest at statutory rate along

with installment arrears of tax. I make it clear that installment

facility granted is only for arrears and not for current or future

liability.

This WP(C) is disposed of as above

(C.N.RAMACHANDRAN NAIR, JUDGE)

jg