High Court Kerala High Court

Titus Benny vs The District Executive Officer on 29 November, 2007

Kerala High Court
Titus Benny vs The District Executive Officer on 29 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 19053 of 2005(R)


1. TITUS BENNY, S/O. BENNY,
                      ...  Petitioner

                        Vs



1. THE DISTRICT EXECUTIVE OFFICER,
                       ...       Respondent

2. THE TAHSILDAR (R.R.), THALASSERRY.

                For Petitioner  :SRI.A.K.ABDUL AZEEZ

                For Respondent  :SRI.PAULSON C.VARGHESE,SC,KMTWF BOARD

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

 Dated :29/11/2007

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

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

                         WP(C) No. 19053 of 2005

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

             Dated, this the 29th day of November, 2007


                                 J U D G M E N T

Heard learned counsel for petitioner and learned standing

counsel appearing for 1st respondent.

2. Petitioner has produced only one revenue recovery

notice, namely Ext.P1, which is for recovery of an amount of around

Rs.51,000/-. However, it is seen from the statement furnished by

the 1st respondent that the said amount is only part of the welfare

fund contribution due from petitioner. Statement furnished by the

1st respondent shows that petitioner was, admittedly, in operation of

two stage carriages, bearing Regn. Nos.KL-13 C 9455 and KL-10 B

1751, from 1997 onwards. The first order determining liability was

for a period of three years and the demand is stated to be for

Rs.93,420/-. First respondent has clearly stated in the statement

that all the employees, whose names are furnished in the

statement, had given evidence and even though, petitioner also

appeared, he did not deny the statement filed by the workers. It is

seen from the statement that demand is raised for the years 2000-

01 and 2001-02. Only claim of the petitioner is that he sold one of

the vehicles in August 2001. However, it is seen from the demand

WP(C) No. 19053/2005

-2-

for the year 2001-02 that the amount demanded is only

Rs.28,925/-, which obviously means that the sale of one vehicle is

accepted by the 1st respondent and demand is limited for the other

vehicle and for the sold vehicle only for the period up to the date of

sale. Since demands are based on evidence and petitioner has not

controverted the evidence furnished by the employees, there is no

scope for interference with the recovery proceedings.

3. It is seen from the judgment in connected case, WP(C)

No.15987/06, that the vehicle bearing Regn.No.KL-13 C 9455 was

seized by the police at some point of time and on account of

default, the Financier approached this Court for release of the

vehicle. This Court directed release of the vehicle, but taking into

account the liabilities of the registered owner, this Court directed

the Financier to pay the arrears of tax and welfare fund dues, and if

the Financier has paid these amounts, then they will be entitled to

proceed to recover the amount from the registered owner, namely

the petitioner. In the circumstances, there will be direction to the

respondents to credit the amount of welfare fund contribution

received from the Financier and recover only the balance amount

from the petitioner. There will also be a direction to the Executive

WP(C) No. 19053/2005

-3-

Officer to verify the date of seizure of the vehicle by the police and

if demand of welfare fund contribution is raised after the seizure of

the vehicle, he will rectify the same by limiting the demand up to

the date of seizure of the vehicle. Petitioner will produce copy of

this judgment for compliance.

4. This writ petition is disposed of leaving freedom to the

respondents to proceed for recovery against the petitioner, if

arrears are not paid.

(C.N.RAMACHANDRAN NAIR, JUDGE)

jg