High Court Kerala High Court

P.H.Hameed vs The Deputy Commissioner Of Sales … on 5 July, 2008

Kerala High Court
P.H.Hameed vs The Deputy Commissioner Of Sales … on 5 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17665 of 2008(C)


1. P.H.HAMEED, AGED 50 YEARS, S/O.HASSAN,
                      ...  Petitioner

                        Vs



1. THE DEPUTY COMMISSIONER OF SALES TAX,
                       ...       Respondent

2. THE INTELLIGENCE OFFICER (IB),

3. THE TAHSILDAR, TALUK OFFICE,

4. VILLAGE OFFICER, ALAKKODE VILLAGE.

                For Petitioner  :SRI.ESM.KABEER

                For Respondent  :SRI.JOSE JOSEPH ARAYAKUNNEL

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :05/07/2008

 O R D E R
                                     K.M.JOSEPH, J.
                          - - - - - - - - - - - - - - - - - - - - - - - - -
                              WP.(C) No.17665 of 2008
                          - - - - - - - - - - - - - - - - - - - - - - - - -
                          Dated this the 4th day of July, 2008

                                        JUDGMENT

Petitioner challenges Ext.P3 and all proceedings pursuant to

Exts.P5 and P6. He seeks a direction to dispose of Ext.P4. Ext.P3 is an

order passed by the Intelligence Officer. Petitioner has already preferred

appeal accompanied by delay petition. The property of the petitioner came

to be sold. It came to be purchased by the additional respondent at the

auction. He had deposited 15% in a sum of Rs.52,500/-.

2. I heard learned counsel for the petitioner, learned

Government Pleader and the learned counsel appearing for the additional

respondent. Learned Government Pleader does not seriously oppose the

consideration of the revision on merits. The additional respondent submits

that if the petitioner is prepared to pay the amount with some compensation,

he will not insist on the sale.

Having regard to all facts, the writ petition is disposed of as

follows:

If the petitioner pays a sum of Rs.60,000/- within ten days from

today to the additional respondent, the sale in favour of the additional

respondent will not be confirmed. If the petitioner does not pay Rs.60,000/-

WPC. 17665/2008. 2

as directed, sale can be confirmed in accordance with law. If the amount of

Rs.60,000/- is paid as aforesaid, the sale will stand set aside and there will

be a further direction to the first respondent to consider and take a decision

on Ext.P4 in accordance with law after affording an opportunity of hearing

to the petitioner within a period of two months from the date of receipt of a

copy of this judgment. In so far as an amount of Rs.52,500/-, in effect it

has been paid by the petitioner by virtue of the arrangement referred to

above, no steps will be taken pursuant to Exts.P2 and P3 till the disposal of

Ext.P4. If the petitioner succeeds in Ext.P4 revision before the first

respondent, the amount lying in deposit as deposited by the auction

purchaser will be returned to the petitioner within a period of one month.

(K.M. JOSEPH, JUDGE)

sb