High Court Kerala High Court

Sainaba Alias Jainaba vs The Deputy Tahsildar on 17 June, 2010

Kerala High Court
Sainaba Alias Jainaba vs The Deputy Tahsildar on 17 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18813 of 2010(B)


1. SAINABA ALIAS JAINABA,AGED 74 YEARS,
                      ...  Petitioner

                        Vs



1. THE DEPUTY TAHSILDAR, REVENUE RECOVERY,
                       ...       Respondent

2. THE VILLAGE OFFICER,

3. THE TAHSILDAR, ALUVA,

4. DISTRICT COLLECTOR,

                For Petitioner  :SRI.SIRAJ KAROLY

                For Respondent  : No Appearance

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

 Dated :17/06/2010

 O R D E R
             P.R. RAMACHANDRA MENON, J.
                   .........................................
                    WP (C) No. 18813 of 2010
                   .........................................
                Dated this the 17th day of June, 2010

                          J U D G M E N T

————————

The petitioner is stated as aggrieved of the recovery

proceedings being pursued by the respondents on the

strength of Exhibit P3 and P4 notices issued in the name

of the ‘Son’ of the petitioner under the Revenue Recovery

Act, for realization of the amounts stated as due from the

latter. Petitioner’s case is that the property is belonging

to the petitioner who is in no way liable or responsible

for the liability of the ‘Son’ if any.

2. The ‘Son’ of the petitioner by name Sajad, was

running a metal crusher and there was some liability from

him towards alleged sales tax arrears, to be satisfied.

Since the unit was not running on profit, the ‘Son’ of the

2
WP (C) No. 18813 of 2010

petitioner subsequently sold the same. On the basis of the

requisition made by the concerned authority, Exhibit P3 and

Exhibit P4 notices have been issued under the Revenue

Recovery Act against the ‘Son’ of the petitioner . But the

respondents are stated as trying to implement the said

proceedings, as against the property of the petitioner, in

spite of the fact that the defaulter has no property of his

own.

3. The learned counsel for the petitioner submits that

the petitioner is enjoying the property involved by virtue of

Exhibit P1 and P2 title deeds with absolute ownership and

the Son/defaulter has absolutely no right or interest over

the same in any manner.

4. Heard the learned Government Pleader as well.

5. Considering the fact that, the petitioner has already

exposed his grievances by filing Exhibit P5 representation

3
WP (C) No. 18813 of 2010

before the fourth respondent, this Court finds it fit and

proper to direct the said respondent to consider Exhibit P5

as sought for vide prayer No.3 in the Writ Petition.

6. Accordingly, the fourth respondent is directed to

consider Exhibit P5 representation and pass appropriate

orders thereon, in accordance with law, after giving an

opportunity of hearing to the petitioner, as expeditiously as

possible, at any rate, within two months from the date of

receipt of a copy of this judgment. It is made clear that, till

final orders are passed on above, no coercive steps shall be

persuade against the petitioner under any circumstances.

The writ petition is disposed of, as above.

P.R. RAMACHANDRA MENON,
JUDGE.

rkc