High Court Kerala High Court

Joseph K.C. vs Kerala Financial Corporation on 30 November, 2009

Kerala High Court
Joseph K.C. vs Kerala Financial Corporation on 30 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34221 of 2009(W)


1. JOSEPH K.C., AGED 65 YEARS, S/O. LATE
                      ...  Petitioner

                        Vs



1. KERALA FINANCIAL CORPORATION,
                       ...       Respondent

2. DEPUTY TAHSILDAR (R.R.),

3. WILSON CHAKKAPPAN,

4. DISTRICT COLLECTOR,

5. DEPUTY COLLECTOR (R.R.),

                For Petitioner  :SRI.RAJESH VIJAYAN

                For Respondent  :SRI.M.M.SAYED MUHAMMED, SC, KFC

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :30/11/2009

 O R D E R
                     C.K.ABDUL REHIM, J.

                    ------------------------------
                   W.P.(C).No.34221 OF 2009
                    ------------------------------

          Dated this the 30th day of November, 2009


                        J U D G M E N T

———————-

1. Petitioner is aggrieved by Ext.P7 order issued by the

5th respondent, through which a petition filed by him to set aside

a sale conducted by the 2nd respondent, was rejected.

Challenging the sale proceeding the petitioner had approached

this court on an earlier occasion, and through Ext.P6 judgment

this court had directed the petitioner to resort to remedy

available under Section 52 or 53 of the Kerala Revenue Recovery

Act. Accordingly the petitioner had approached the 5th

respondent seeking to set aside the sale, invoking Section 53 of

the Act. While repelling contentions raised in challenge of the

sale, the 5th respondent had observed that the petitioner can still

invoke remedy available under Section 52 of the Kerala Revenue

Recovery Act, on deposit of the bid amount along with 5%

addition and also the interest and costs. However, it is noticed

that challenge against the sale is based on allegation of

irregularity which will fall only within the purview of Section 53

of the Act.

2. While considering validity of Ext.P7, it is noticed that

W.P.(C).34221/09-W 2

the petitioner has got an effective remedy against the said order

by way of statutory revision, as provided under Section 83 of the

Kerala Revenue Recovery Act. Therefore I am of the opinion that

the petitioner can be relegated to such remedy available under

the statute.

3. Accordingly the writ petition is disposed of directing

the petitioner to file revision petition against Ext.P7 order,

before the appropriate authority and also to seek appropriate

interim relief from that authority. It is further directed that if

any such revision petition accompanied with any petition seeking

interim stay is filed, within a period of two weeks from the date

of receipt of a copy of this Judgment, the competent revisional

authority shall consider the same and pass appropriate orders,

either on the revision petition or on the interlocutory application

within a period of two weeks thereafter.

4. In order to facilitate the petitioner to approach before

the revisional authority, further proceedings for confirmation of

the sale in question shall be kept in abeyance for a period of one

month from today.

C.K.ABDUL REHIM, JUDGE.

okb