High Court Kerala High Court

K.M.Shaila vs Sales Tax Officer on 25 August, 2009

Kerala High Court
K.M.Shaila vs Sales Tax Officer on 25 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20766 of 2009(M)


1. K.M.SHAILA, D/O.MUHAMMED SHAREEF,
                      ...  Petitioner

                        Vs



1. SALES TAX OFFICER,
                       ...       Respondent

2. DEPUTY TAHSILDAR, (RR),

3. VILLAGE OFFICER,

4. P.M.SUBAIR, SUBANI TIMBER,

5. T.M.JALALUDDHIN,

                For Petitioner  :SRI.T.M.ABDUL LATHEEF

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :25/08/2009

 O R D E R
                   P.R. RAMACHANDRA MENON J.
                      ~~~~~~~~~~~~~~~~~~~~~~~
                      W.P. (C) No. 20766 of 2009
                      ~~~~~~~~~~~~~~~~~~~~~~~
                 Dated, this the 25th day of August, 2009

                                JUDGMENT

The property purchased by the petitioner from the 5th respondent

(surety to the 4th respondent) is subjected to coercive steps under the

Kerala Revenue Recovery Act, for realization of the ‘sales tax arrears’

due from the 4th respondent. The first respondent has filed a statement

pointing out that, the 5th respondent had executed a ‘Bond’ much prior

to the conveyance of the title to the petitioner and there is a total tax

liability of Rs. 9,20,184/- in respect of the period from 1992 – 93 to 2004

– ’05 from the 4th respondent, who is the defaulter. By virtue of the Bond

executed by the 5th respondent, a surety to the 4th respondent, the

liability was sought to be realized from the 5th respondent as well. It is

by virtue of the liability created as above, on the basis of the Bond

executed by the 5th respondent, who subsequently transferred the

property in question to the petitioner thereafter, that the machinery

under the Kerala Revenue Recovery Act has been turned against the

petitioner as well.

2. Heard the learned Government Pleader as well.

3. The learned counsel for the petitioner submits that, the Bond

amount is much less than the total liability sought to be recovered and

WP (C) No. 20766 of 2009
: 2 :

in turn, the properties purchased by the petitioner from the 5th

respondent can be proceeded against only to the extent of liability as

created under the Bond and nothing more.

4. This issue had come up for consideration before this Court on

an earlier occasion and after referring to the relevant provisions of law

including Rule 6 (2) (e) of the KGST Rules, this Court, as per judgment

dated 2.6.2009 in WP (C) 5167 of 2008 has held that, the liability is to

be confined to the amount covered by the Bond and that no wider

liability can be sought to be fixed on the surety.

5. In the above facts and circumstances, it is hereby made clear

that, the respondents are very much entitled to proceed against the

properties conveyed by the 5th respondent to the petitioner, to the

extent the 5th respondent has undertaken the liability to the Department

as stipulated in the ‘Bond’ executed in this regard, demanding which, a

notice shall be issued to the petitioner by the 1st respondent, before

proceeding with further R.R. steps. Considering the persuasive

submissions made from the part of the petitioner that, the husband of

the petitioner is no more and that the petitioner is already hit by much

adverse circumstances, the liability to the extent as stated hereinbefore

(as covered by the ‘Bond’ executed by the 5th respondent) is permitted

to be cleared by way of 5 equal monthly installments; the first of which

WP (C) No. 20766 of 2009
: 3 :

shall be effected on or before the 15th day of serving the notice as

above; to be followed by the remaining installments to be satisfied on

before the 15th of the succeeding months.

The Writ Petition is disposed of accordingly.

P. R. RAMACHANDRA MENON, JUDGE

kmd