High Court Kerala High Court

J. Soman vs The Kerala State Financial on 27 May, 2008

Kerala High Court
J. Soman vs The Kerala State Financial on 27 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15664 of 2005(M)


1. J. SOMAN, S/O. JOHNSON NADAR,
                      ...  Petitioner
2. PHILOMINA W/O. J. SOMAN,  DO.  DO.

                        Vs



1. THE KERALA STATE FINANCIAL
                       ...       Respondent

2. THE MANAGER, THE KERALA STATE

3. THE SPECIAL SALES OFFICER,

                For Petitioner  :SRI.P.JACOB VARGHESE (SR.)

                For Respondent  :SRI.T.NAVEEN, SC, K.S.F.E. LTD.

The Hon'ble MR. Justice P.R.RAMAN

 Dated :27/05/2008

 O R D E R
                              P.R. RAMAN, J.
                                  = = = = = = = =
                           W.P.(C) NO. 15664 OF 2005
                        = = = = = = = = = = = = = = = =

                DATED THIS, THE 27TH DAY OF MAY, 2008.

                                  J U D G M E N T

The challenge made by the petitioners in this writ petition is against the

revenue recovery proceedings initiated as per Ext.P6 and P6 (i) notices issued

by the third respondent Special Sales Officer. Petitioner joined chitty with

the second respondent, four in numbers for Rs. 1,00,000/- each, totally

amounting to Rs. 4 lakhs. According to the petitioners, they could avail a lone

up to half of the chitty amount and hence they availed an amount of Rs.

1,00,000/- by way of loan from two chits and another loan amounting to Rs.

85,000/- by offering 50 cents of land towards security. When repayment was

defaulted, revenue recovery proceedings were initiated by the third

respondent. Hence they approached this court by filing this writ petition.

2. According to the petitioners they paid more than Rs. 40,000/- in the

chitty but that amount was not deducted and no details are furnished though

request was made in this behalf. Therefore, the dispute is only regarding the

non adjustment of Rs. 40,000/- if at all the same is said to have been paid by

the petitioner. Interim stay was granted on condition to pay Rs. 15,000/-


within one month from 25.5.2005. Neither side is able to    tell this court as to

WP(C) 15664/2005                      :2:

whether the said condition has been complied with or not. At any rate, two

months period has already expired and there was no further extension of the

stay. It is submitted by the learned standing counsel appearing for the Kerala

State Financial Enterprises that subsequently, the matter was agreed to be

settled by paying the balance amount within a period of six months as per the

understanding reached before the Adalath. Even that agreement was not

complied with by the petitioners, it is stated. However, the question as to

what is the actual amount due and payable by the petitioners is nothing but an

exercise of quantifying the amount due under the chitty transactions. This

court normally will not entertain such writ petitions as the adjudication of

such money dispute is primarily to be done by the civil court unless it be a

case where such adjudication is possible based on documentary evidence

produced. Except the bare allegation made in the writ petition, there is no

materials placed on records to show what is the actual amount due and

payable by the petitioner.

In the above circumstances, leaving open the right of the petitioner to

agitate his claim, if any, before a competent civil court if lis is still alive, this

writ petition is dismissed.

P.R. RAMAN,
JUDGE.

KNC/-