High Court Kerala High Court

Salini Ravindran vs The Deputy Tahsildar (R.R.) on 25 February, 2010

Kerala High Court
Salini Ravindran vs The Deputy Tahsildar (R.R.) on 25 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2078 of 2007()


1. SALINI RAVINDRAN, W/O. T.P.RAVINDRAN,
                      ...  Petitioner

                        Vs



1. THE DEPUTY TAHSILDAR (R.R.),
                       ...       Respondent

2. THE KERALA FINANCIAL CORPORATION,

                For Petitioner  :SRI.MILLU DANDAPANI

                For Respondent  :SRI.V.B.UNNIRAJ, SC, KFC

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :25/02/2010

 O R D E R
                                                            C.R.

     K. BALAKRISHNAN NAIR & P.N.RAVINDRAN, JJ.

                  ------------------------------
                       W.A.No.2078/2007
                  ------------------------------

             Dated this, the 25th day of February, 2010


                           JUDGMENT

Balakrishnan Nair, J.

The writ petitioner is the appellant. The Writ Petition was

filed by her, challenging Ext.P9 order of the Deputy Tahsildar

(Revenue Recovery), Kerala Financial Corporation, Kozhikode

and Ext.P10 notice issued under Section 36 of the Kerala

Revenue Recovery Act.

2. The brief facts of the case are the following:

The appellant was a Director of M/s. Southern Poly Bags Private

Limited (hereinafter referred to as “the Company”). According to

her, she was in its Board only for a period of one year from

14.2.1987. The Company availed a term loan of Rs.26,20,000/-

and a bridge loan of Rs.3,52,000/- from the Kerala Financial

Corporation (for short “KFC”). According to the appellant, the

term loan was availed on 2.2.1987 and the bridge loan on

18.3.1988, when she was not a member of the Board of

WA No.2078/2007

– 2 –

Directors of the Company. Since the Company defaulted to pay

the amounts due under the loan agreements, the 2nd respondent

KFC took over the factory run by the Company under Section

29 of the State Financial Corporations Act, 1951, in 1991. In

March, 1994, the properties of the Company were auctioned for

an amount of Rs.18,10,000/-. Since the amount so raised by

auction was not sufficient to wipe off the liability of the KFC,

revenue recovery proceedings were taken against the appellant,

on the ground that she was a guarantor for the said loans.

There is some dispute regarding the date of service of notice by

affixture. But, it is common ground that the same was served

by affixture in 1995, at the last known address of the appellant.

The appellant owned a landed property with a building thereon

in Kozhikode district. That property was sold by her to a third

party by sale deeds dated 3.9.1995, 2.10.1995 and 4.10.1995.

The revenue recovery officials took steps against the property

covered by those sale deeds, ignoring the sale made to the third

party. In that context, motion was made before this Court and

as per the direction of this Court, Ext.P9 order was passed by

WA No.2078/2007

– 3 –

the Deputy Tahsildar (Revenue Recovery), KFC, Kozhikode. The

said officer decided to ignore the sale deeds, for the reason that

the transfer was made after the notice of default was served on

the appellant. Pursuant to Ext.P9, notice of attachment under

Section 36 of the Revenue Recovery Act was served as per

Ext.P10. In the above context, the Original Petition was filed,

challenging Exts.P9 and P10. The learned Single Judge

dismissed the Original Petition, taking the view that since the

property was sold by the appellant after the initiation of the

Revenue Recovery proceedings, by virtue of Section 44 of the

Revenue Recovery Act read with Section 53 of the Transfer of

Property Act, the transaction was invalid. Therefore, the

Original Petition was dismissed. Challenging the said judgment,

this Writ Appeal is preferred.

3. We heard the learned senior counsel Sri.K.P.Dandapani

for the appellant and learned standing counsel for the 2nd

respondent KFC. We also heard the learned Government

Pleader for the 1st respondent. The learned senior counsel

mainly raised two points before us. The first point was that in

WA No.2078/2007

– 4 –

view of the interpretation given to Section 34(2) of the

Recovery of Debts Due to Banks and Financial Institutions Act,

1993 (hereinafter referred to as”the Act”), the provisions of the

Kerala Revenue Recovery Act cannot be invoked. It is brought

to our notice that the Apex Court in Unique Butyle Tube

Industries (P) Ltd. v. U.P. Financial Corporation [(2003)2

SCC 455] held that for recovery of moneys due to the U.P.

Financial Corporation, the provisions of U.P. Public Moneys

(Recovery of Dues) Act, 1972 cannot be invoked, as the said Act

is not specifically mentioned in sub-section (2) of Section 34 of

the Act. Going by the said reasoning, the learned senior counsel

submitted that in the absence of specific saving of the Kerala

Revenue Recovery Act, the provisions of the same cannot be

pressed into service, to recover the amounts due to the 2nd

respondent. The second point urged by the learned senior

counsel was that the loan was barred by limitation and

therefore, a time barred debt cannot be recovered invoking the

provisions of the Revenue Recovery Act. In support of that

submission, reliance was placed on the decision in State of

WA No.2078/2007

– 5 –

Kerala v. R.Kalliyanikutty [1999(2) KLT 146 (SC)].

Therefore, the learned senior counsel prayed for allowing the

appeal.

4. The learned standing counsel for the 2nd respondent, on

the other hand, submitted that the first point regarding

inapplicability of the Revenue Recovery Act for recovering the

moneys due to the KFC, is covered by the decision of this Court

in Amritha Cyber Park (P) Ltd. v. Kerala Financial

Corporation [2006(2) KLT 394] and the Division Bench

decision of this Court in Usman v. Kerala Financial

Corporation [2007(2) KLT 604]. The learned standing counsel

also submitted that since the loan sanctioned was to be repaid

in 94 monthly instalments commencing from 10.3.1990 and

ending on 10.2.1997, the recovery of the loan was not time-

barred in 1994-95, when steps were taken under the Revenue

Recovery Act.

5. The learned senior counsel for the appellant, in answer,

submitted that the decision of the Division Bench of this Court in

Usman (supra) cannot stand with the decision of the Apex

WA No.2078/2007

– 6 –

Court in Unique Butyle Tube Industries (P) Ltd. (supra). So,

the said decision requires re-consideration.

6. We considered the rival submissions made at the Bar

and perused the materials on record. We will first deal with the

contention of the appellant regarding limitation. In para 3 of

the counter affidavit filed by the 2nd respondent, it is stated as

follows:

“Without prejudice to the aforesaid objection

the 2nd respondent respectfully submits as follows.

The petitioner was one of the directors of a private

limited company by its name M/s. Southern Poly

Bags Pvt. Ltd. The said company had availed of a

term loan of Rs.26,20,000/- and bridge loan of

Rs.3,52,000/- from the respondent Corporation for

the purpose of setting up an industrial unit. The

borrower company had executed agreements

undertaking to repay the loan in 94 monthly

instalments commencing from 10.3.1990 and ending

on 10.2.1997. The petitioner and other directors of

the company had executed a deed of guarantee

dated 2.3.1987 by which they had personally

guaranteed the repayment of all the amounts due

from the borrower company to the 2nd respondent

WA No.2078/2007

– 7 –

Corporation. A true copy of the deed of guarantee

dated 2.3.1987 is produced herewith and marked as

Exhibit R2(a). The borrower company had mortgaged

and hypothecated immovable and movable properties

in favour of the Corporation towards security. The

borrower company and the guarantors including the

petitioner had committed default of payment of

instalments of principal and interest due under the

agreements executed by them. In these

circumstances the respondent Corporation took

possession of the properties mortgaged and

hypothecated by the borrower company. Therefore

the respondent Corporation took possession of the

assets in exercise of the powers under Sec.29 of the

State Financial Corporations Act. Thereafter the

aforesaid properties were sold for a sum of

Rs.18,10,000/- and sale proceeds were credited in

the account of the company on 21.3.1994. After

giving credit to the sale proceeds a sum of

Rs.42,69,225/- was outstanding in the loan account

of the company. The 2nd respondent issued a

requisition dated 3.11.1994 to the District Collector

for initiating revenue recovery proceedings under the

Kerala Revenue Recovery Act against the petitioner

and other guarantors for realisation of the balance

WA No.2078/2007

– 8 –

amount due under the loan account. Accordingly the

1st respondent initiated proceedings under the

Revenue Recovery Act against the petitioner and

other Directors and their assets. It is submitted that

there is no illegality or irregularity in the action taken

by the respondents.”

Since the time for repayment of the loan granted was to end

only on 10.2.1997, it is manifest that the recovery of the

amounts due under the loan was not barred by limitation, as the

proceedings were initiated to recover the amounts under the

Revenue Recovery Act during 1994-95. So, the said plea fails.

7. The next point to be considered is whether the decision

of the Apex Court in Unique Butyle Tube Industries (P) Ltd.

(supra), relied on by the learned senior counsel, will apply to

the facts of this case. It was a case of recovery of amounts due

to the U.P. State Financial Corporation, which is admittedly, a

Corporation constituted under the State Financial Corporations

Act, like the 2nd respondent herein. The amounts were sought

to be recovered, invoking the provisions of the U.P. Public

Moneys (Recovery of Dues) Act,1972. The Apex Court, after

WA No.2078/2007

– 9 –

referring to Section 32 of the Act, held that since the U.P. Public

Moneys (Recovery of Dues) Act, 1972 is not mentioned in sub-

section (2) of Section 34, the recovery was bad. According to

the learned senior counsel, the provisions of the Kerala Revenue

Recovery Act are similar to the provisions of the U.P. Public

Moneys (Recovery of Dues) Act, 1972. Therefore, the said

decision of the Apex Court will squarely apply to the facts of this

case.

8. Section 34 of the Act reads as follows:

“34. Act to have over-riding effect:–(1) Save

as provided under sub-section (2), the provisions of

this Act shall have effect notwithstanding anything

inconsistent therewith contained in any other law for

the time being in force or in any instrument having

effect by virtue of any law other than this Act.

(2) The provisions of this Act or the rules made

thereunder shall be in addition to, and not in

derogation of, the Industrial Finance Corporation

Act,1948 (15 of 1948), the State Financial

Corporations Act, 1951 (63 of 1951), the Unit Trust

of India Act, 1963 (52 of 1963), the Industrial

Reconstruction Bank of India Act, 1984 (62 of

WA No.2078/2007

– 10 –

1984), the Sick Industrial Companies (Special

Provisions) Act, 1985 (1 of 1986) and the Small

Industries Development Bank of India Act,1989 (39

of 1989).”

So, the provisions of the Act are not in derogation of the

provisions of the various enactments mentioned in sub-section

(2), quoted above. The same includes the State Financial

Corporations Act, 1951. Section 32G of the State Financial

Corporations Act, 1951 reads as follows:

“32G. Recovery of amounts due to the

Financial Corporation as an arrear of land revenue:–

Where any amount is due to the Financial

Corporation in respect of any accommodation

granted by it to any industrial concern, the Financial

Corporation or any person authorised by it in writing

in this behalf, may, without prejudice to any other

mode of recovery,make an application to the State

Government for the recovery of the amount due to

it, and if the State Government or such authority, as

that Government may specify in this behalf, is

satisfied, after following such procedure as may be

prescribed, that any amount is so due, it may issue a

certificate for that amount to the Collector, and the

WA No.2078/2007

– 11 –

Collector shall proceed to recover that amount in the

same manner as an arrear of land revenue.”

Going by the above provision, any amount due to the KFC can

be recovered, in the same manner, as recovering arrears of

land revenue. Arrears of land revenue are recoverable under

the provisions of the Kerala Revenue Recovery Act. Since the

provisions of the State Financial Corporations Act, including

Section 32G, are not affected by the provisions of the Act, we

find nothing illegal in the 2nd respondent invoking the provisions

of the Kerala Revenue Recovery Act, to recover the amounts

due to it. A decision is an authority for what it decides and not

what logically flows from it. So, in the face of Section 32G, the

decision in Unique Butyle Tube Industries (P) Ltd. (supra)

cannot be pressed into service, to contend that the provisions of

the Kerala Revenue Recovery Act cannot be invoked, to recover

the amounts due to the KFC. This view taken by us finds

support from the decision in Usman v. Kerala Financial

Corporation [2007(2) KLT 604], wherein a Division Bench of

this Court upheld the decision of the learned Single Judge in

WA No.2078/2007

– 12 –

Amritha Cyber Park (P) Ltd. v. Kerala Financial

Corporation [2006(2) KLT 394] that recovery proceedings

under the Revenue Recovery Act can be resorted to recover the

amounts due to the KFC. In view of the above position, the

second ground urged by the appellant also cannot be accepted.

In the result, the Writ Appeal fails and it is dismissed.

K. Balakrishnan Nair,
Judge.

P.N.Ravindran,
Judge.

nm.