High Court Kerala High Court

Vasu Krishnan vs The Special Deputy Tahasildar No on 27 May, 2008

Kerala High Court
Vasu Krishnan vs The Special Deputy Tahasildar No on 27 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15209 of 2006(I)


1. VASU KRISHNAN, AGED 66 YRS,
                      ...  Petitioner

                        Vs



1. THE SPECIAL DEPUTY TAHASILDAR NO.1
                       ...       Respondent

2. THE SPECIAL DEPUTY TAHASILDAR

3. THE MANAGER,

4. THE MANAGER,

5. DANIEL V.K.,

6. V.K.NANDAKUMAR,

                For Petitioner  :SRI.P.RAVINDRA BABU

                For Respondent  :SRI.S.D.ASOKAN

The Hon'ble MR. Justice P.R.RAMAN

 Dated :27/05/2008

 O R D E R
                                      P.R. RAMAN, J.
                                     = = = = = = = = =
                              W.P.(C). NO. 15209 OF 2006
                             = = = = = = = = = = = = = = = =

                   DATED THIS, THE 27TH DAY OF MAY, 2008.

                                     J U D G M E N T

Petitioner challenges the revenue recovery proceedings initiated by the Kerala

State Financial Enterprises Ltd. for recovery of the amount alleged to be due from the

petitioner who is a subscriber in number of chitties conducted by them. When he

defaulted the repayment and amounts fell in arrears, revenue recovery proceedings

were initiated by the K.S.F.E. Ltd. and disputing the correctness of the amount

demanded, this writ petition is filed.

2. As of now, materials on record are not sufficient for adjudicating the disputed

question of fact and to quantify the amount. However, it is submitted that there is a

one time settlement scheme now offered up to 31.5.2008. Since the matter was

pending before this court and the writ petition came up for hearing only today, time for

availing the benefit of one time settlement facility in the case of the petitioner is

extended up to 15.6.2008. If the petitioner makes remittance of Rs. 25,000/- (Rupees

twenty five thousand only) and files a representation seeking the benefit of one time

settlement scheme, such benefits may be extended to him in accordance with law. In

case no such payment and representation are made on or before 15.6.2008, petitioner

will not be entitled to the benefit of this judgment. Revenue recovery proceedings taken

WP(C) 15209/2006 :2:

against the petitioner will, therefore, stand deferred and if only there is

default in making the payment as stated above, that Revenue Recovery

Proceedings be continued.

The writ petition is disposed of as above.

P.R. RAMAN,
(JUDGE)

knc/-