High Court Kerala High Court

Scaria Thomas vs Tahsildar (R.R.)Udumbanchola on 28 July, 2010

Kerala High Court
Scaria Thomas vs Tahsildar (R.R.)Udumbanchola on 28 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16363 of 2009(M)


1. SCARIA THOMAS, AGED 60 YEARS,
                      ...  Petitioner

                        Vs



1. TAHSILDAR (R.R.)UDUMBANCHOLA,
                       ...       Respondent

2. VILLAGE OFFICER, CHAKKUPALLAM VILLAGE,

3. THE BRANCH MANAGER, KERALA STATE

4. T.S.THOMAS,S/O. SCARIA, AGED 38 YEARS,

                For Petitioner  :SRI.RENJITH B.MARAR

                For Respondent  :SRI.A.JAYASANKAR, SC KSHB, TVM

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

 Dated :28/07/2010

 O R D E R
                    P.R. RAMACHANDRA MENON, J.
              ..............................................................................
                       W.P.(C) No. 16363 OF 2009
               .........................................................................
                         Dated this the 28th July, 2010



                                    J U D G M E N T

The petitioner has approached this Court challenging the

recovery proceedings taken by the Board so as to realise the

amount stated as borrowed by the 4th respondent, who is none

other than the son of the petitioner, under a loan transaction.

The case of the petitioner is that the property belonging to the

petitioner is not liable to be proceeded against, for realisation of

the amount due from the 4th respondent .

2. The learned Standing Counsel appearing for the Board

submits that the Government has declared ‘OTS’ Scheme which

is available till 30.09.2010 and that, though the total outstanding

liability under the loan transaction is Rs.11,20,927/-, the

petitioner is required to satisfy only a sum of Rs.7,33,321/- .

3. The learned Counsel for the petitioner submits that

even though the petitioner does not have the liability to satisfy

W.P.(C) No. 16363 OF 2009

2

the said amount, the petitioner being the father of the 4th

respondent is ready to clear the liability under ‘OTS’, which is

stated as available till 30.09;2010.

4. In the above circumstance, the petitioner is at liberty to

clear the liability availing the benefit under the ‘OTS’ on or

before 30.09.2010. Subject to the above, the coercive

proceedings stated as being initiated pursuant to Ext. P4 shall be

kept in abeyance. It is made clear that if any default is

committed in honouring the commitment as above, the

respondents will be at liberty to proceed against the 4th

respondent and his properties for realisation of the entire amount

in a lump sum.

The Writ Petition is disposed of .

P.R. RAMACHANDRA MENON,
JUDGE.

lk