High Court Kerala High Court

Prakash Koshy Benjamin vs The District Collector on 22 November, 2010

Kerala High Court
Prakash Koshy Benjamin vs The District Collector on 22 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33067 of 2010(G)


1. PRAKASH KOSHY BENJAMIN,ALPINE HOMES,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,PATHANAMTHITTA.
                       ...       Respondent

2. THE TAHSILDAR,THIRUVALLA TALUK,

3. THE VILLAGE OFFICER,KUTTAPUZHA VILLAGE,

4. THE INSPECTING ASSISTANT COMMISSIONER,

5. THE DEPUTY TAHSILDAR,R.R.TALUK OFFICE,

                For Petitioner  :SRI.S.SANTHOSH KUMAR

                For Respondent  : No Appearance

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

 Dated :22/11/2010

 O R D E R
                       C.K.ABDUL REHIM, J.

                    -------------------------------------------
                     W.P.(C).No.33067 of 2010
                    -------------------------------------------

              Dated this the 22nd day of November, 2010

                            J U D G M E N T

———————-

Petitioner is a Building Contractor, registered under the

provisions of the Kerala Value Added Tax Act, 2003 (KVAT Act).

With respect to assessment years 2005-06 and 2006-07, Ext.P1

order of penalty and Ext.P2 order of assessment were issued

against the petitioner. It is stated that appeals filed against

Ext.P1 and P2 are pending disposal before the Sales Tax

Appellate Tribunal as well as before the Deputy Commissioner

(Appeals), respectively. Ext.P3 and P4 are the interim orders

passed by the appellate Tribunal as well as the Deputy

Commissioner against realisation of amounts in dispute.

According to the petitioner, he had already complied with the

conditions stipulated in Ext.P3 and P4.

2. It is mentioned that with respect to Ext.P1 and P2

orders, recovery steps were initiated on an earlier occasion by

issuing Ext.P5 series demand notices. In the meanwhile, the

petitioner had sold an extent of 25.29 Ares of land as per Ext.P7

sale deed executed on 24.6.2010. Petitioner is intending to sell

remaining properties, out of the land developed by him as part

of his business activities. Grievance of the petitioner is that the

W.P.(C).33067/10-G -2-

3rd respondent Village Officer is refusing to effect mutation in the

Registry of Land Records with respect to property already sold

by the petitioner. The petitioner is also prevented from selling

the remaining property which he had already developed, which

is covered under Ext.P6 tax receipt.

3. According to the petitioner, the refusal on the part of

the 3rd respondent in effecting mutation on the ground that

revenue recovery steps are pending, is absolutely illegal and

without any basis. There is no provision in the Kerala Revenue

Recovery Act, 1968 or in the Transfer of Registry Rules, 1966,

enabling refusal of mutation on the ground that revenue

recovery steps are pending. In this regard the petitioner relies

on a decision of this court in Thulasibhai Vs. State of Kerala

(2010 (4) KLT 215), in which it is held that revenue recovery

steps against the vendor is no reason to deny transfer of Registry

in the name of the purchasers of the property. Therefore the

petitioner seeks direction against respondents 1 to 3 to effect

transfer of Registry of the property covered under Ext.P6 tax

receipt. Petitioner inter alia seeks declaration to the effect that,

the revenue recovery steps initiated under Ext.P5 series notices

will not stand in the way of purchasers of the properties in

getting mutation effected.

4. The question mooted for consideration is slightly

different from the issue decided in the ruling cited above. If a

W.P.(C).33067/10-G -3-

person is in default of public revenue and if the revenue recovery

steps are already initiated, any subsequent transfer will be

invalid in view of the provisions contained in the Kerala Revenue

Recovery Act. Even though there is no specific provision

restraining transfer of Registry, the question remains as to

whether the authority under the Revenue Recovery Act shall

permit such transfer being effected, after knowing very well that

revenue recovery steps are pending against the owner of the

property who is the defaulter. However, I am not entering upon

any finding regarding that issue, in this writ petition, since the

petitioner is seeking an alternative relief on the basis of an offer

that he will furnish security of other immovable property having

sufficient valuation. I am of the view that if the petitioner

furnishes security of immovable property having equivalent

valuation of the amounts in default, to the satisfaction of

respondents 2 and 3, the transfer of Registry can be effected

with respect to the properties covered under Ext.P6.

5. Therefore the writ petition is disposed of directing the

respondents 2 and 3 to effect mutation (transfer of Registry) with

respect to the properties covered under Ext.P6 and P7, if the

petitioner furnishes security of other immovable property having

sufficient valuation to cover Ext.P5 series requisitions.

C.K.ABDUL REHIM, JUDGE.

okb