High Court Kerala High Court

Sruthi vs The District Collector on 24 November, 2010

Kerala High Court
Sruthi vs The District Collector on 24 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34269 of 2010(G)


1. SRUTHI,D/O.VISWANATHAN,KODAIKATTIL
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,THRISSUR.
                       ...       Respondent

2. THE REVENUE DIVISIONAL OFFICER,THRISSUR.

3. THE TAHSILDAR(R.R),THRISSUR.

4. COMMISSIONER OF LAND REVENUE,

5. STATE OF KERALA,REPRESENTED BY THE

                For Petitioner  :SRI.T.A.SHAJI

                For Respondent  : No Appearance

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

 Dated :24/11/2010

 O R D E R
                    C.K.ABDUL REHIM, J
               ---------------------------------------
                W.P(C) No.34269 of 2010-G
               ----------------------------------------
        Dated this the 24th day of November, 2010.

                        J U D G M E N T

The petitioner is an auction purchaser of certain

immovable properties sold by the 3rd respondent, pursuant

to proceedings initiated under the Kerala Revenue Recovery

Act. The sale in question was conducted on 9.4.2007 and

the property was bid in auction by the petitioner for a sum

of Rs.15,20,000/-. The petitioner had remitted 15% of the

bid amount on the date of sale itself and the balance amount

was paid on 7.5.2007. Grievance of the petitioner is that

much after remittance of the entire amount, the 1st

respondent had cancelled the sale by virtue of Ext.P1 order,

on 16.8.2010.

2. It is evident that cancellation of the sale was

ordered on the basis of a report submitted by the Tahsildar,

pointing out certain irregularities and also pointing out that

the auction bidder is the nearest kith and kin of the

defaulter. Further reason stated is that the amount at

W.P(C) No.34269 of 2010-G 2

which the auction was conducted is not justifiable when

compared with value of the property. However, aggrieved

by Ext.P1 order the petitioner had filed Ext.P2 revision

petition, as contemplated under Section 83(1) of the Kerala

Revenue Recovery Act, before the 4th respondent.

According to the petitioner the revision petition is pending

consideration and disposal before the 4th respondent. It is

alleged that without considering pendency of the revision,

the 3rd respondent had now initiated further steps for sale

and the property in question is proclaimed for re-auction as

evidenced from Ext.P3 notice. Hence the petitioner is

seeking direction to the 4th respondent to have an early

disposal of the revision petition and till then to keep further

steps for re-sale in abeyance.

3. Heard, learned Government Pleader appearing on

behalf of the respondents. On the basis of instructions it is

submitted that the sale proclaimed as per Ext.P3 was not

taken place, and the 3rd respondent had adjourned the sale

to 18.12.2010.

4. Considering the fact that the petitioner had

W.P(C) No.34269 of 2010-G 3

remitted the entire sale amount as early as in the year 2007

and also considering the fact that the sale was set aside

only in the year 2010, I am of the view that it is only just

and proper to restrain further actions of the 3rd respondent

till the statutory revision is considered and disposed of by

the 4th respondent.

5. Therefore, the writ petition is disposed of

directing the 4th respondent to consider and pass orders on

Ext.P2 revision petition, after affording an opportunity of

personal hearing to the petitioner, as early as possible, as

any rate within a period of two months from the date of

receipt of a copy of this judgment.

6. Till such time orders are passed by the 4th

respondent as directed, all further proceedings with respect

to sale of the property in question shall be kept in abeyance.

7. The petitioner will produce a copy of this

judgment before the 4th respondent for proper compliance.

Sd/-

                               C.K.ABDUL REHIM
                                     JUDGE

                               //True Copy//


ab                                         P.A to Judge