High Court Kerala High Court

C.Mathu Amma vs State Of Kerala on 20 November, 2006

Kerala High Court
C.Mathu Amma vs State Of Kerala on 20 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 928 of 2006()


1. C.MATHU AMMA, CHENGATTU HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE TAHSILDAR, ALATHUR.

3. THE VILLAGE OFFICER,

4. THE TODDY WORKERS WELFARE FUND BOARD,

5. C.UNNIKRISHNAN, S/O.CHAMI,

6. C.MOHANAN, DO. DO.

                For Petitioner  :SRI.S.EASWARAN

                For Respondent  :SRI.P.N.KRISHNANKUTTY ACHAN(SR.)

The Hon'ble the Chief Justice MR.V.K.BALI
The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :20/11/2006

 O R D E R
              V.K. BALI, C.J.   &   S.SIRI JAGAN, J.

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

                            W.A.No.928 of 2006

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

          Dated, this the   20th    day of  November,  2006


                                 JUDGMENT

V.K.Bali,C.J.(Oral)

Challenge in the present writ appeal is to order dated 20th

December, 2005 in O.P.No.21062 of 1999 passed by the learned

Single Judge. The appellant before us is the second petitioner in

the original petition filed by her son challenging Exts.P3 and P4.

The son of the appellant had purchased 0.5670 hectare of land in

Kuthanur Village as per the sale deed Ext.P1 from the additional

5th respondent. It is the case of the appellant that eversince he

purchased the property it is in their possession and prior to the

sale of the property the 5th respondent offered it as solvency for

the conduct of toddy shop. Since there was failure on the part of

5th and 6th respondents, proceedings were initiated by

respondents 1 to 3 and for that purpose Exts.P3 and P4 were

issued. In such circumstances, it is the case of the appellant that

late Karunakaran approached this Court by filing the original

petition for quashing Exts.P3 and P4 which has been dismissed by

W.A.No.928/ 2006 2

the impugned judgment. It is clear from a reading of the

impugned judgment and still from the arguments also that what

the learned counsel pleads at this stage is that the recovery

proceedings were opposed on the plea of limitation. The learned

Single Judge while dealing with the issue observed as follows:

“It is conceded that the recovery proceedings were

initiated within twelve years and since the liability is

covered by mortgage and since revenue recovery is

initiated within twelve years, there is no limitation.”

2. Assuming that the appellant did not concede that the

liability was covered by mortgage and concession was only with

regard to proceedings having been initiated within twelve years,

it shall have to be shown that the finding arrived at by the

learned Single Judge that the liability is covered by mortgage is

incorrect. No material at all has been placed on record that may

detract from the findings recorded by the learned Single Judge.

If the liability was covered by mortgage, the plea of limitation

would fail. The proceedings could be initiated within twelve

years. There is no merit in the writ appeal, which is hereby

dismissed.

3. At this stage learned counsel states that the appellant be

given three months time to make payment of the arrears of

W.A.No.928/ 2006 3

toddy workers welfare fund contribution and the property be not

sold within that time. The request made by the counsel is

accepted in the facts and circumstances of the case and also for

the reason that the same has not been opposed by the learned

counsel for the respondents.

V.K. BALI,

CHIEF JUSTICE.

S.SIRI JAGAN,

JUDGE.

vns