High Court Kerala High Court

Central Bank Of India vs M/S.N.J.Saw Mills on 10 December, 2007

Kerala High Court
Central Bank Of India vs M/S.N.J.Saw Mills on 10 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 34471 of 2007(D)


1. CENTRAL BANK OF INDIA,
                      ...  Petitioner

                        Vs



1. M/S.N.J.SAW MILLS, ERAVIPURAM,
                       ...       Respondent

2. BABUJI, N.J.NIVAS, EARVIPURAM,

3. TAHSILDAR (RR), KOLLAM.

                For Petitioner  :SRI.DEVAN RAMACHANDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :10/12/2007

 O R D E R
                           ANTONY DOMINIC, J.

                  = = = = = = = = = = = = = = = =
                     W.P.(C) No. 34471 OF 2007 D
                  = = = = = = = = = = = = = = = =

                  Dated this the 10th December, 2007

                            J U D G M E N T

The direction sought for in this writ petition is to restrain the

3rd respondent from taking steps to sell the properties mentioned in

Ext. p1 for the realisation of dues of M/s. J.B. Industries owned by

the 2nd respondent before proceeding to sell the properties as

directed in Ext. P7 judgment of this Court in W.P.(C) No. 8208/07.

Petitioner, a Nationalised Bank, has advanced substantial amount to

the 1st respondent and pursuant to the default committed by the 1st

respondent it had filed O.A. No. 320/01 in which sale certificate was

obtained from the Debts Recovery Tribunal.

2. It is stated that when steps were taken for realising the dues

by sale of the mortgaged properties, the 3rd respondent informed

that the property has been attached under the Revenue Recovery Act

and sale notice also has been issued by the 3rd respondent. Such

steps by the 3rd respondent were for realising the sales tax dues of

WPC No. 34471/07 -2-

more than Rs.5 lakhs.

3. At that stage, though the writ petitioner filed W.P.(C) No.

8208/07 that was disposed of by this Court by Ext. P7 judgment

directing the Bank to file a claim petition before the Tahsildar (RR).

Accordingly, the Bank lodged the claim and the same has been

rejected by Ext. P9 stating that the sales tax dues has priority over

other debts. It is in the above circumstance the petitioner proceeds

on the basis that the liability is that of M/s. J.B. Industries owned by

the 2nd respondent and that since the 2nd respondent is one of the

mortgagees of the properties covered by Ext. P1, the Sales Tax

Department has initiated proceedings as against those properties.

4. When this writ petition came up for orders, in view of the

contentions raised in the writ petition, the case was adjourned with

a direction to the learned Govt. Pleader to obtain instructions in the

matter. On instruction, today the learned Govt. Pleader submits that

the defaulter is none other than the 1st respondent itself and not

the 2nd respondent as wrongly pleaded by the petitioner. It is

submitted that the 1st respondent has defaulted the sales tax dues

for the assessment years 1997-98 and 1998-99 and that the dues

is more than Rs.5 lakhs plus interest. It is contended that the sales

WPC No. 34471/07 -3-

tax dues have priority in view of the provisions contained in Section

26A of the KGST Act.

5. Now that the respondents have categorically stated before

this Court that the 1st respondent is the defaulter and not the 2nd

respondent, the 3rd respondent is perfectly justified in proceeding

against the assets of the 1st respondent. It may be true that the

properties have been mortgaged to the petitioner Bank, but then by

operation of the statutory provisions, the liability that is due to the

Sales Tax Department has priority over the other dues. If that be so,

the revenue recovery proceedings initiated by the 3rd respondent

cannot be faulted and if so the writ petition is only to be dismissed

and I do so.

ANTONY DOMINIC
JUDGE
jan/-