IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17152 of 2008(P)
1. P.C. PRASAD, MANAGING PARTNER,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, ERNAKULAM.
... Respondent
2. THE DEPUTY TAHSILDAR (REVENUE
3. KERALA FINANCIAL CORPORATION,
For Petitioner :DR.GEORGE ABRAHAM
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :25/06/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 17152 OF 2008 - P
====================
Dated this the 25th day of June, 2008
J U D G M E N T
Petitioner submits that he has defaulted payments to the 3rd
respondent and for realising the amount due. Recovery proceedings were
initiated. While the proceedings were pending, the 3rd respondent
announced a One Time Settlement Scheme and the petitioner’s request for
extending the benefit of scheme was accepted by the 3rd respondent.
Accordingly, terms for settlement were informed to the petitioner and the
petitioner paid the entire amount due. However, for non payment of the
collection charges due under the Revenue Recovery Act, the 2nd
respondent is not issuing an NOC in order to enable the 3rd respondent to
release the documents of title deposited by the petitioner. When the
petitioner made a request to the 3rd respondent for releasing the title
deeds, he was informed that it was because of the non issuance of NOC
they could not release the title deeds. It is in such circumstances, writ
petition has been filed.
2. It is true that as the petitioner was a defaulter, recovery
proceedings were initiated, but then it was otherwise than in the course of
WPC No.17152/08
: 2 :
recovery proceedings that the liability was settled. In such circumstances,
in view of the judgment rendered by this court in Bhaskaran v. Sub
Registrar (2005(3) KLT 150) , collection charges cannot be realised.
3. Since the petitioner has settled the liability availing of the
benefit of One Time Settlement Scheme, collection charges is not payable
and the insistence of the 2nd respondent for payment of the collection
charges for issuing NOC is illegal. For this reason, I direct the 3rd
respondent to release the title deeds deposited by the petitioner without
insisting on an NOC from the 2nd respondent.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp