High Court Kerala High Court

K.N.Girish vs The Tahsildar on 8 January, 2009

Kerala High Court
K.N.Girish vs The Tahsildar on 8 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2459 of 2008()


1. K.N.GIRISH, KAMALADALAM,
                      ...  Petitioner
2. JAYALEKSHMI, WIFE OF SATHEESH,

                        Vs



1. THE TAHSILDAR, TALUK OFFICE,
                       ...       Respondent

2. THE DISTRICT COLLECTOR, ALLEPPEY.

3. THE STATE OF KERALA, REPRESENTED

4. PADMINI AMMA, KATTIKKATTU VEEDU,

                For Petitioner  :SRI.V.G.ARUN

                For Respondent  : No Appearance

The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :08/01/2009

 O R D E R
         J.B.KOSHY, Ag.C.J. & P.R.RAMACHANDRA MENON, J.
                          --------------------------------------
                            W.A.No.2459 of 2008
                          -------------------------------------
                           Dated 8th January, 2009

                                   JUDGMENT

Koshy, Ag.C.J.

Appellants/petitioners are challenging recovery

proceedings for recovery of arrears of abkari dues from petitioners’ mother

who carried on abkari business during 1993-94 along with her brother. The

defaulters contested the liability by filing O.P.No.2180 of 1995 and it was

rejected. It is the contention of the petitioners that they obtained part of

the properties of the defaulters by a decree of compromise and, therefore,

that part of the property should not be proceeded with for recovering the

dues. According to the learned single Judge, it is a collusive decree. In any

event, compromise was effected when demands were pending and already

notices were there. Under section 44 of the Revenue Recovery Act,

agreement entered into by the defaulter in respect of any immovable

property after service of demand on him is not binding on the Government.

Recovery proceedings are not affected by subsequent transfer. If

petitioners are parties to the compromise decree, it is for them to file suit

for damages. We fully agree with the learned single Judge.

The appeal is dismissed.

J.B.KOSHY
ACTING CHIEF JUSTICE

P.R.RAMACHANDRA MENON
JUDGE

tks